High Court Kerala High Court

The Oriental Insurance Co. Ltd vs Rathnakara on 24 October, 2007

Kerala High Court
The Oriental Insurance Co. Ltd vs Rathnakara on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1122 of 2001(C)



1. THE ORIENTAL INSURANCE CO. LTD.
                      ...  Petitioner

                        Vs

1. RATHNAKARA
                       ...       Respondent

                For Petitioner  :SRI.M.JACOB MURICKAN

                For Respondent  :SRI.A.P.CHANDRASEKHARAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :24/10/2007

 O R D E R

J.B. KOSHY & K.HEMA, JJ.

—————————-

M.F.A.No. 1122 of 2001

—————————-

Dated this the 24th day of October, 2007

Judgment

Koshy,J.

First respondent in this case sustained

personal injuries in the course of employment. He filed

an application for compensation. He was employed as a

conductor-cum-cleaner in a bus. He claimed that his

monthly income was Rs.2,500/- per month. The bus was

insured by the appellant insurance company. He claimed

Rs.2,00,000/- as compensation. Commissioner for

Workmen’s Compensation awarded Rs.1,06,257.60 with 12%

interest from the date of accident. He deposed that he

was working as a conductor as well as cleaner. He was

issuing tickets. As a result of the accident, there was

fracture to the left hand. Ext.A2 is the wound

certificate issued by RW1. It is stated in the above

certificate that there is restriction of movement of

right hand by 25%. He deposed before the court as

follows:

M.F.A.No.1122/2001 2

“I have certified that the fracture
united, clinical examination and Alimco
manual I have depended for the assessment
of disability. Even though the fracture
is united there is same disability. It
is comminuted fracture. There is a
restriction of 25 degree. Restriction of
movement is mentioned in the certificate
which is stiffness. I have mentioned only
the degree of restriction in Ext.A3
certificate. I have not mentioned the
percentage of disability in the
certificate. I can suggest the
disability before the court. He has
disability. I have not mentioned the
disability on the whole body basis.”

In cross-examination, he stated that disability of the

whole body is 20%. He further stated that because of the

injuries in his left hand, occupational disability is

100%. Commissioner assessed compensation at 40%. There

is no evidence to the effect that he lost employment due

to the accident. The injury was only a fracture to left

hand which was well united also. Even though

Commissioner is bound to assess the compensation on the

basis of the loss of earning capacity assessed by the

medical practitioner, in Ext.A2 wound certificate or in

Ext.A3 disability certificate, loss of earning capacity

was not mentioned. The medical officer cannot also

assess the loss of earning capacity arbitrarily.

M.F.A.No.1122/2001 3

Section 4 (1) (c) (ii) and Explanation II of the

Workmen’s Compensation Act reads as follows:

“(ii) in the case of an injury not
specified in Schedule I, such percentage
of the compensation payable in the case
of permanent total disablement as is
proportionate to the loss of earning
capacity (as assessed by the qualified
medical practitioner) permanently caused
by the injury;”

xx xx xx xx xx

Explanation II – In assessing the
loss of earning capacity for the purpose
of sub-clause (ii), the qualified medical
practitioner shall have due regard to the
percentages of loss of earning capacity
in relation to different injuries
specified in Schedule I;”

Therefore, the medical officer has to assess the loss of

earning capacity considering the compensation provided

for injuries under Schedule I of the Workmen’s

Compensation Act, 1923. From the injuries noted in the

wound certificate, there cannot be even 25% loss of

earning capacity. Ext.A3 disability certificate shows

that there is 25% restriction in the movement of the

hand. In any event, no compensation can be awarded for

more than 25% disability. The Commissioner or the

medical practitioner cannot assess the earning capacity

arbitrarily without reference to Schedule I which

M.F.A.No.1122/2001 4

specifies the loss of earning capacity with respect to

schedule injuries while fixing the loss of earning

capacity due to non-schedule injuries. Therefore, in

this case, at the maximum, compensation for 25%

disability can be granted. At the time of accident,

maximum amount that can be fixed as per the provisions of

the Act as monthly income was Rs.2,000/-. Therefore,

compensation payable will be Rs.2000 x 60 x 25 x 221.37

100 100

= Rs.66,411/-. The above amount will carry 12% interest

from the date of accident (date when compensation fell

due as decided by the Supreme Court in Pratap Narain

Singh Deo v. Shrinivasa Sabata and another (AIR 1976 SC

222) and K.S.E.B. v. Valsala ((1999) 8 SCC 254) till the

date of deposit. In this case, the amount was deposited

on 31.7.2001 as a condition precedent in filing the

appeal. Hence, interest is payable on the above amount

from 23.10.1995 to 31.7.2001. Already an amount of

Rs.25,000/- was allowed to be disbursed to the claimant.

Balance amount due to him shall be disbursed by the

Commissioner to the first respondent claimant forthwith

M.F.A.No.1122/2001 5

and excess amount deposited shall be refunded to the

appellant insurance company.

Appeal allowed partly.

J.B.KOSHY
JUDGE

K. HEMA
JUDGE

vaa

M.F.A.No.1122/2001 6

J.B. KOSHY AND
K.HEMA,JJ.

————————–

M.F.A.NO. 1122 OF 2001

————————–

Judgment

Dated:24th October, 2007