High Court Kerala High Court

P.V.Ponnan vs The Regional Director on 1 July, 2008

Kerala High Court
P.V.Ponnan vs The Regional Director on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 13 of 2005()


1. P.V.PONNAN, S/O.P.J.VINCENT,
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.JOHN BRITTO

                For Respondent  :SRI.T.V.AJAYAKUMAR

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

 Dated :01/07/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                    Ins. Appeal No. 13 OF 2005
                            ---------------------
                 Dated this the 1st day of July, 2008

                              JUDGMENT

This appeal is preferred against the order of the Employees

Insurance Court, Alappuzha, in I.C.A. No.17/2003 . The said case

was disposed of after an order of remand of this court. In the

remand order this court held that “the order of the E.I. court in ICA

3/96 is set aside and the matter is remanded to the E.I. court for

fresh consideration in accordance with law and in the light of the

decision of the Full Bench in Vanajakshan and Others v.

M.D.Joseph and Another. The E.I. court shall refer the injured

Sri.P.V.Ponnan before the Medical Board for examination and

assessment of his earning capacity and on the basis of the above

report, an order shall be passed afresh as expeditiously as possible.”

2. The E.I. court on remand referred the person to the Medical

Board. The Medical Board certified his loss of earning capacity as

30%. It just recorded that factor and held that the appellant is

entitled for 30% permanent disablement benefit.

3. Learned counsel for the appellant would contend that such

an approach by the Insurance Court is erroneous especially when

Ins. Appeal No.13/05 2

there has been a clear cut direction to consider the matter in the light

of the Full Bench decision reported in Vanajakshan and Others v.

M.D.Joseph and Another [2003 (2) ILR (Kerala) 515]. In the

operative portion of the judgment at para 2 the Full Bench held that

“the compensation has to be assessed with reference to the loss in

earning capacity and not on the basis of the ability to perform the

duties of the particular job, which was being performed by the

workman. If, in a given case, a workman is able to prove that he

was incapable of doing any other job, the competent authority shall

consider and decide the matter in the light of the evidence as

adduced by the parties.”

4. Just because there is an observation in the operative portion

of the remand order that the medical report has to be received and

an order has to be passed, this court never meant that the dictum

laid down in the above decision need not be followed. It is very clear

from the upper portion of the order of remand where the court has

specifically directed to consider the question in the light of the above

decision. Therefore the court should have granted an opportunity for

the appellant herein to adduce evidence in support of his contentions

raised in the appeal mentioned before the court and must have also

Ins. Appeal No.13/05 3

permitted the other side to adduce rebuttal evidence in case of

necessity.

Therefore, the order under challenge is set aside and the

matter is remitted back to the court below with a direction to consider

the matter afresh in the light of the above discussions. The

Insurance Court shall issue notice of hearing to the parties.

M.N.KRISHNAN, JUDGE
vps

Ins. Appeal No.13/05 4