High Court Kerala High Court

The National Insurance Co.Ltd vs Ranjith Kumar.K.P. on 5 June, 2009

Kerala High Court
The National Insurance Co.Ltd vs Ranjith Kumar.K.P. on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 118 of 2009()


1. THE NATIONAL INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. RANJITH KUMAR.K.P.,S/O.NARAYANAN NAIR,
                       ...       Respondent

2. K.SADANANDAN,S/O.KRISHNAN,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/06/2009

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                       M.F.A.No. 118 of 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 5th day of June, 2009

                              JUDGMENT

Joseph, J.

The question of law purported to be raised by the appellant

in this appeal under Section 30 of the Workmen’s Compensation

Act is as follows:

“Whether in the facts and circumstances in this

case the Commissioner went wrong in directing the

appellant to pay lump sum compensation with

interest at 12% p.a. from date of the accident till

payment especially when the appellant has no

knowledge about he alleged accident.”

2. We have already taken the view that in the light of the

judgment of this Court in National Insurance Co. Ltd. v.

Rekha (2007 (4) KLT 386) as followed in Harisons

Malayalam Ltd. v. Ashraf (2009 (1) KLT 825) the purported

M.F.A.No. 118 of 2009
2

question of law cannot be considered any longer. That is to say, this

Court has taken the view that in the light of the decision of the earlier

larger Bench, there is nothing illegal in directing payment of interest

from the date of the accident. In the light of these facts, we feel that

there is no merit in this appeal.

3. The appeal is accordingly dismissed.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm