High Court Punjab-Haryana High Court

Oriental Insurance Company … vs Sahara Bano And Another on 14 November, 2008

Punjab-Haryana High Court
Oriental Insurance Company … vs Sahara Bano And Another on 14 November, 2008
 IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH



                                        F.A.O. No. 973 of 1985
                                        Date of Decision : November 14, 2008



Oriental Insurance Company Limited
                                                                 ....Appellant
                                  Versus
Sahara Bano and another
                                                            .....Respondents

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :   Mr. N.K. Khosla, Advocate
            for the appellant.

            None for the respondents.


T.P.S. MANN, J.

Application filed by Sahara Bano claimant/respondent No. 1

for the grant of compensation on account of death of her husband Ismile

was accepted by learned Workmen’s Compensation Commissioner,

Gurgaon vide impugned order dated March 29, 1985 and the appellant-

Insurance Company and Inder Sain Bhasin/respondent No. 2-owner of the

offending truck were held jointly and separately responsible for depositing

an amount of Rs. 57,500/- as compensation and penalty of Rs. 28,750/-,

besides interest on the amount of compensation from 20.9.1984 till the

deposit of the same with the learned Commissioner. Aggrieved of the

same, the present appeal has been filed under Section 30 of the Workmen’s

Compensation Act, 1923 (hereinafter referred to as ‘the Act’).
F.A.O. No. 973 of 1985 -2-

The facts of the case are that deceased Ismile had been

employed by respondent No. 2 for working as a Cleaner on his truck

bearing registration No. DEG-2666, which stood insured with the

appellant-Insurance Company. While the deceased was on duty on the

aforementioned truck on 20.9.1984, the truck was involved in an accident

and he died at the spot. Prayer was, accordingly, made by the claimant-

respondent for awarding an amount of Rs. 2,00,000/- as compensation.

The claim petition was opposed by the Insurance Company by

pleading that the accident which occurred on 20.9.1984 did not arise out of

and in the course of employment of deceased Ismile. Notice issued by the

claimant was not in conformity with the mandatory procedure and,

therefore, the Insurance Company was not liable to pay any amount of

compensation. In his written statement, the owner of the truck admitted

the fact that his truck was involved in the accident and deceased Ismile

used to get Rs. 500/- per month as wages.

On the pleadings of the parties, learned Commissioner framed

the following issues :-

1. Whether the applicant is entitled to the

amount claimed in the application ? OPA.

2. Relief.

After going through the pleadings of the parties and evidence

led by them, learned Commissioner held that the death of Ismile stood
F.A.O. No. 973 of 1985 -3-

proved and, therefore, the claimant-respondent was entitled to receive the

aforementioned amount as compensation and penalty along with interest.

The only submission made on behalf of the appellant-

Insurance Company is that the liability of the Insurance Company to

indemnify the insured in respect of any liability under this Act could only

arise in case the employer was insolvent or making a composition or

scheme of arrangement with his creditors or if the employer is a company,

in the event of the company having commenced to be wound up. No such

circumstances had arisen and, therefore, the Insurance Company was not

liable to indemnify the insured, i.e. respondent No. 2.

Section 14 (1) of the Act reads as under :-

“Section 14. Insolvency of employer – (1) Where

any employer has entered into a contract with any

insurers in respect of any liability under this Act to

any workman, then in the event of the employer

becoming insolvent or making a composition or

scheme of arrangement with his creditors or, if the

employer is a company, in the event of the company

having commenced to be wound up, the rights of the

employer against the insurers as respects that

liability shall, notwithstanding anything in any law

for the time being in force relating to insolvency or

the winding up of companies, be transferred to and

vest in the workman, and upon any such transfer the
F.A.O. No. 973 of 1985 -4-

insurers shall have the same rights and remedies and

be subject to the same liabilities as if they were the

employer, so, however, that the insurers shall not be

under any greater liability to the workman than they

would have been under the employer.”

Policy of Insurance Ex. R.1 is available on the record. It was

clearly stated therein by the Insurance Company that it would indemnify

the insured against all sums, including claimant’s costs and expenses, which

the insured shall become legally liable to pay in respect of :-

(i) death of or bodily injury to any person caused by

or arising out of the use (including the loading

and/or unloading) of the Motor Vehicle.

(ii) damage to property caused by the use (including

the loading and/or unloading) of the Motor

Vehicle.”

As per the cover note issued on behalf of the Insurance

Company, it had charged an amount of Rs. 48/- under heading P.A. to

Driver/Cleaner etc, besides four coollies at the rate of Rs. 8/- per person.

However, under certain conditions, the Insurance Company

was not liable under the policy in respect of :-

(i) any accident loss damage and/or liability

caused sustained or incurred outside the
F.A.O. No. 973 of 1985 -5-

Geographical area,

(ii) any claim arising out of any contractual

liability,

(iii) any accident loss damage and/or liability caused

sustained or incurred whilst the Motor Vehicle

is–



                 (a)    being used otherwise than in accordance

                        with the Limitations as to Use or


                 (b)    being driven by any person other than

                        driver.


         (iv)    any accident loss damage and/or liability

caused sustained or incurred after any variation

in or termination of the Insured’s Interest in the

Motor Vehicle.

(v) (a) any accident loss or damage to any

property whatsoever or any loss or expense

whatsoever resulting or arising therefrom or

any consequential loss,

(b) any liability of whatsoever nature

directly or indirectly caused by or contributed

to by or arising from ionising radiations or

contamination by radioactivity from any
F.A.O. No. 973 of 1985 -6-

nuclear fuel or from any nuclear waste from the

combustion of nuclear fuel. For the purpose of

the exception combustion shall include any self

sustaining process of nuclear fission.

(vi) any accident loss damage or liability directly

or indirectly caused by or contributed to by or

arising from nuclear weapons material

(vii) any accident loss damage or liability caused

sustained or incurred during the period of

requisition or commandeering by the

Government for any purpose.

It stands proved from the evidence that deceased Ismile used to

work as a Cleaner on the truck in question and, therefore, Insurance

Company was liable to indemnify the insured in respect of the death of

Ismile.

Nowhere in the exception Clause any stipulation was made that

the liability of the Insurance Company would arise only in the event of the

employer/insured becoming insolvent. In such a situation, provisions of

Section 14(1) of the Act were not applicable to the facts and circumstances

of the case.

Even otherwise, Section 14(1) of the Act does not absolve the

Insurance Company of its liability to pay the compensation amount.

Instead, it only enables the Insurance Company to step into the shoes of the
F.A.O. No. 973 of 1985 -7-

insured in the event of the employer becoming insolvent or making a

composition or scheme of arrangement with his creditors or, if the

employer is a Company, in the event of the Company having commenced to

be wound up. Under any of these situations, the rights of the employer

against the Insurance Company gets transferred to and vests in the

workman. Considered from this angle, the argument submitted on behalf of

the appellant that the Insurance Company was not liable to indemnify the

insured unless and until the employer became insolvent cannot be accepted.

Another submission made on behalf of the appellant is that the

Insurance Company be, at the most, burdened with liability to pay the

amount of compensation and not the penalty or interest. However, as is

clear from the insurance policy, the Insurance Company was to indemnify

insured against all sums, including costs and expenses, which the insured

became legally liable to pay Therefore, the Insurance Company cannot

avoid its liability for the penalty or interest as the same was imposed on

account of not paying the amount of compensation from the date it fell due.

No other point has been urged on behalf of the appellant

The impugned order passed by the learned Workmen’s

Compensation Commissioner, Gurgaon was based upon proper

appreciation of the pleadings of the parties and the evidence led by them.

No case is made out for interference in the impugned order. The appeal,

being without any merit is, therefore, dismissed. No order as to costs.
F.A.O. No. 973 of 1985 -8-

At the time of admission of the appeal, learned counsel for the

appellant had stated that the amount of compensation had already been paid

to the claimant, whereas the amount of penalty and interest stood deposited

by the Insurance Company. Accordingly, it was directed that the amount so

deposited be put in fixed deposit in a nationalised bank for 37 months. If

that be so, the amount of penalty and interest along with accrued interest be

disbursed to the claimant-respondent on proper identification and against

receipt.





                                                        ( T.P.S. MANN )
November 14, 2008                                            JUDGE
satish




Whether to be referred to the Reporters : YES / NO