High Court Kerala High Court

The Manager vs Gopalan on 3 October, 2008

Kerala High Court
The Manager vs Gopalan on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 149 of 2008()


1. THE MANAGER, NATIONAL INSURANCE COMPANY
                      ...  Petitioner

                        Vs



1. GOPALAN, S/O.VELU, KARAVATTU HOUSE,
                       ...       Respondent

2. SUSHAJA GOPALAN, W/O.GOPALAN,

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  : No Appearance

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

 Dated :03/10/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                   M.F.A. (WCC) No. 149 OF 2008
                           ---------------------
              Dated this the 3rdday of October, 2008

                             JUDGMENT

This appeal is preferred against the order of the Workmen’s

Compensation Commissioner, Thrissur, in W.C.C. No.191/03. The

question that has been raised in the appeal is regarding the liability of

the Insurance Company to pay the interest.

2. Learned counsel for the Insurance Company very

strongly contends before me that the interest can be awarded only

from the date of award and not earlier. In support of the same, she

had relied upon the decision of the Apex court in National Insurance

Co. Ltd. v. Mubasir Ahmed & Another [2007 AIR SCW 1265]. A

Division Bench of this court had the opportunity to consider this

question in the decision reported in National Insurance Co. Ltd. v.

Rekha [2007 (4) KLT 386]. After elaborately considering the

matter, the Division Bench found that there is a larger Bench decision

of the Supreme Court on the point reported in Pratap Narain Singh

Deo v. Shrinivas Sabata and another [AIR 1976 SC 222]. This

court basing upon the decision of the Supreme Court in Mattulal v.

MFA No. 149/08
2

Radhe Lal [AIR 1974 SC 1596] held that when there is a conflict

between the decisions of the Supreme Court, the decision of the

larger Bench will prevail. Therefore it is held that it is from the date of

accident the interest is to be awarded and not from the date of

award. In the light of this decision, there is no substantial question

of law to be considered in this appeal.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps

MFA No. 149/08
3