High Court Kerala High Court

R.V.Mohammed vs John on 22 May, 2008

Kerala High Court
R.V.Mohammed vs John on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 548 of 2003(A)


1. R.V.MOHAMMED, S/O.SEYDALI HAJI, RAYAM
                      ...  Petitioner

                        Vs



1. JOHN, S/O.MATHEW, ALAPPAT HOUSE,
                       ...       Respondent

2. M.J.TONY, THAMPULLY HOUSE, KACHERY,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.C.HARIKUMAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/05/2008

 O R D E R
          J.B.KOSHY & P.N.RAVINDRAN, JJ.
                 -------------------------------
               M.F.A.NO.548 OF 2003 (A)
               -----------------------------------
         Dated this the 22nd day of May, 2008

                     J U D G M E N T

KOSHY,J.

The 1st respondent filed an application before the

Commissioner for Workmen’s Compensation, Thrissur,

contending that his son died during the course of employment

while constructing a building for the appellant. The

construction work of the building was entrusted with the

2nd respondent, a contractor. The factum of accident is not

disputed. Accident occurred on 3.4.1998, while doing the

construction work for the appellant. But, according to the

appellant, building construction work was entrusted to the

2nd respondent, a contractor and he had no connection with

the employment of the deceased workman. The

1st respondent is the father of the deceased workman and

according to him, deceased was getting Rs.3,000/- per month

and he was aged 23 at the time of accident. Commissioner

MFA.548/03 2

fixed Rs.2,000/- as the monthly income and after verifying

Ext.A5 S.S.L.C. Certificate, found that he was only 22 years as

his date of birth was 15.3.1976 and the accident occurred on

3.4.1998. Commissioner also found that appellant was the

principal employer and he is liable to pay compensation.

Right of recovery from the 2nd respondent under Section 12(2)

of the Workmen’s Compensation Act was also granted. The

2nd respondent was declared ex parte. The contention raised

by the appellant is that no evidence was adduced to show that

the 1st respondent was dependent. On going through the

written statement, contention was that the claimant was not

the father of the deceased workman but tribunal after

verifying Exts.A3 and A5 School certificates found that

claimant was the father of the deceased workman. If no

specific contentions were taken, that application is not

maintainable because claimant is not a dependent.

Thereafter, compensation was calculated strictly as per the

provisions of the Workmen’s Compensation Act. In the

absence of evidence, now it cannot be contended that

claimant was not the dependent of the employee. In any way,

it is proved that he was the father of the deceased. Under

MFA.548/03 3

Section 30 of the Workmen’s Compensation Act, only if there

is a substantial question of law, appeal will lie. Here no

substantial question of law arises, and hence, this appeal is

dismissed.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE
prp

J.B.KOSHY & P.N.RAVINDRAN, JJ.

——————————————————–

M.F.A.NO.548 OF 2003 (A)

———————————————————

J U D G M E N T

———————————————————

22nd May, 2008