High Court Kerala High Court

Prathapan vs T.V.Paily on 17 December, 2010

Kerala High Court
Prathapan vs T.V.Paily on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 116 of 2010()


1. PRATHAPAN, S/O.LATE GOPALAN,
                      ...  Petitioner

                        Vs



1. T.V.PAILY, S/O.VARKEY,
                       ...       Respondent

2. DISTRICT FOREST OFFICER,

                For Petitioner  :SRI.RUSSEL JOY

                For Respondent  :SRI.A.C.DEVASIA

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

 Dated :17/12/2010

 O R D E R
                   M.N. KRISHNAN, J.
             = = = = = = = = = = = = = =
                M.F.A. NO. 116 OF 2010
           = = = = = = = = = = = = = = =
      Dated this the 17th day of October, 2010.

                   J U D G M E N T

This is an appeal preferred against the order of the

Workmen’s Compensation Commissioner, Ernakulam in

W.C.C. 66/01. The applicant sustained injuries in an

accident when a log fell on his leg resulting in injuries

and he claims to be permanently disabled. According to

him the first opposite party has employed him and 2nd

opposite party has given the work to the first opposite

party. The first opposite party would contend that he is

only a convener and he has nothing to do with the

employment and therefore he cannot be made liable.

The 2nd opposite party would contend that they were not

aware of the incident at all and according to them they

have never engaged the applicant or the first opposite

M.F.A. 116 OF 2010
-:2:-

party to do any kind of work. The Compensation

Commissioner on an analysis of the materials found that

the claimant had sustained injuries in the course of

employment and further discussed the matter and

finally dismissed the application on the ground that no

document had been produced to prove the loss of

earning capacity. It is against that decision the claimant

has come up in appeal.

2. So far as it relates to the liability is concerned

a perusal of the documents produced by the Department

would show that there was some malpractices in the

Department and therefore it decided to have a system

whereby the convener can be selected among from the

workers and they were given the responsibility to make

the people do the work collecting the amount from the

Government and disbursing it to the concerned

workmen. Actually these conveners were working as

representatives of the Department. Even if it is a

M.F.A. 116 OF 2010
-:3:-

principal employer and immediate employer

relationship, since both are in the party array ultimately

liability is on the Government being the principal

employer and therefore in case of an award being

passed it is desirable that the Department is directed to

pay the amount.

3. Now the next question is regarding the

entitlement. Under the provisions of the Workmen’s

Compensation Act unless there is materials to prove the

loss of earning capacity and the percentage of the loss

of earning capacity the Court cannot fix the quantum of

compensation. Except a medical certificate we do not

find relevant input for making a decision regarding the

loss of earning capacity but while assessing the loss of

earning capacity it has to be borne in mind that the

principle to be applied is on the basis of the dictum laid

down by a Full Bench of this Court reported in

Vanajakshan v. Joseph (2003 (2) KLT 462(FB)

M.F.A. 116 OF 2010
-:4:-

where the Full Bench held that it is not the nature of

work which he was doing that alone is to be taken into

consideration but the entire work which one was capable

of doing has to be taken into consideration and then

only the loss of earning capacity has to be ascertained.

Now this can be done by referring the person to a

Medical Board and to assess the loss of earning capacity

in the light of the dictum laid down above. Thereafter

the parties can be permitted to adduce evidence and the

matter can be disposed of in accordance with law.

4. In the result the order under challenge is set

aside and the matter is remitted back to the Workmen’s

Compensation Commissioner with a direction to direct

the applicant to appear before the Medical Board and to

assess his loss of earning capacity as contemplated

under the decision reported in 2003 (2) KLT 462 and

thereafter permit the parties to adduce evidence in

support of their respective contentions and then the

M.F.A. 116 OF 2010
-:5:-

matter be disposed of in accordance with law. The

Commissioner is directed to issue notice to the parties

fixing the date of appearance.

The M.F.A. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-