High Court Kerala High Court

The New India Assurance Company … vs Jagadeeswaran on 12 March, 2010

Kerala High Court
The New India Assurance Company … vs Jagadeeswaran on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 240 of 2009()


1. THE NEW INDIA ASSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. JAGADEESWARAN, S/O. PALANISAMY,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.P.V.BABY

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

 Dated :12/03/2010

 O R D E R
                     M.N.KRISHNAN,J.
          ========================
                  M.F.A. No.240 OF 2009
          ========================
        Dated this the 12nd day of March 2010.

                         JUDGMENT

This is an appeal preferred against the Workmen’s

Commissioner, Thrissur in W.C.C. No. 53/2004. The claimant

therein sustained injuries in a road accident and has been

awarded compensation of Rs.51,122/- with 12% interest

from the date of application. It is against that decision the

Insurance Company has come up in appeal.

1. Challenging the employer-employee

relationship.

2. Challenging the percentage of disability and

loss of earning capacity.

3. Regarding the interest.

2. So far as the 1st point is concerned at least there

is evidence to show that he was working on that day

when the accident occurred under the owner and no other

M.F.A. No.240 OF 2009 2

evidence is available to prove that his employment was

such a casual nature. Therefore, I do not propose to

interfere with the decision rendered on the employer-

employee relationship.

3. Next question is regarding the percentage of

disability and loss of earning capacity. Time and again I

have come across the orders of this Workmen’s

Compensation Commissioner where without any application

of mind when an application for reference to the medical

board is made it is summarily dismissed. I am making this

reference for the following reasons:-

4. The injuries noted in the order are multiple

lacerated wound over the right side of the scalp, lacerated

wound in right forearm and abrasion over right scapula.

Under ordinary circumstance these injuries are incapable

of creating disability unless there are certain other

complications developed on account of the injuries

sustained. The learned counsel for the respondent

produced before me a copy of the disability certificate where

M.F.A. No.240 OF 2009 3

I find that the person had oedema. A doctor, at Thrissur

who has no occasion to treat him shows the disability after

a period of 5 years and that certificate does not show what

are the clinical examination or radiological examination

conducted by him to find out the disabilities mentioned in

his certificate. It was under those circumstances that

Insurance Company moved an application for examination

by medical board which was out rightly rejected by the

Workmen’s Compensation Commissioner. However it has

to be held that the Workmen’s Compensation Commissioner

had not followed dictum laid down by this court reported

in Vanajakshan V. Joseph, (2003 (2) KLT 462 (FB))

where the Full Bench held that while assessing disability

it is the paramount duty to find out the incapacity to do

all the work which one was capable of doing and not with

respect to a particular work which he was doing. The

Workmen’s Compensation Commissioner have not

followed the said dictum as well. Therefore, this is

eminently a fit case where the order has to be set aside,

M.F.A. No.240 OF 2009 4

and direct the Workmen’s Compensation Commissioner to

refer the claim to a medical board for proper examination

to find out the disability as well as the loss of earning

capacity if any as stipulated in the Full Bench Decision of

this Court referred to above. Since the matter is going back,

so far as interest is concerned, the Workmen’s

Compensation Commissioner may decide it in accordance

with law. I must also mention that this Court had taken the

view that in the light of National Insurance Company

Ltd V. Rekha,(2007(4) KLT 386) and also in the light of

decision of Supreme Court in Pratap Narain Singh Deo V.

Shrinivas Sabata (AIR 1976 SC 222) a decision of the

Constitution Bench interest has to be given from the date

of the accident. But here the interest is only given from

the date of filing of the petition and that is a matter which

the Court can decide in accordance with the position of law

on that relevant date. The Workmen’s Compensation

Commissioner is directed to issue notice to the parties for

fixing the date of appearance and then proceed to dispose

M.F.A. No.240 OF 2009 5

of the matter in accordance with law. Needless to state that

the disability has to be fixed with reference to the injuries

sustained in the accident.

M.N.KRISHNAN,JUDGE.

mns