High Court Kerala High Court

The Oriental Insurance Company … vs V.Rajkumar on 2 March, 2010

Kerala High Court
The Oriental Insurance Company … vs V.Rajkumar on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 274 of 2009()


1. THE ORIENTAL INSURANCE COMPANY LIMITED
                      ...  Petitioner

                        Vs



1. V.RAJKUMAR, S/O. VELAYUDHAN,
                       ...       Respondent

2. KRISHNADASAN, S/O. APPUKKUTTAN NAIR

3. P.RAMAKRISHNAN, S/O. KORAN,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :02/03/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                  M.F.A. NO. 274 OF 2009
             = = = = = = = = = = = = = = =
         Dated this the 2nd day of March, 2010.

                      J U D G M E N T

This is an appeal preferred against the order of the

Workmen’s Compensation Commissioner, Thrissur in

W.C.C.167/03. The applicant in the case has sustained some

injuries on account of an accident while he was driving an

auto rickshaw. The case projected by the claimant is that he

was an employee under the first respondent in the case and

the 2nd respondent was the previous owner and R3 is the

insurance company. So the case of the claimant itself is that

he is an employee under the first respondent in the case.

The finding of the Compensation Commissioner is that there

is a relationship of an employee-employer between the 2nd

respondent and the claimant. It is fundamentally wrong. It

cuts at the root of the case. Therefore that requires

reconsideration.

M.F.A.. 274 OF 2009
-:2:-

2. The learned counsel for the respondent would

contend before me that the vehicle was transferred by the 2nd

respondent in favour of the first respondent and the

registration was also changed but before the change of

insurance the accident took place and therefore by virtue of

the deeming provisions u/s 157(1) of the M.V.Act it has to be

considered as a valid policy. If factually it is correct then

certainly the insurance company will have the obligation to

pay the amount. But if the policy is taken in the name of the

previous owner after the change of registration in the name

of the first opposite party then so many defences may be

available to the insurance company which cannot be shut

out. Therefore on that point the award is liable to be

interfered with.

3. Secondly the question of disability or in other

words loss of earning capacity. Loss of earning capacity is to

be assessed as per the full Bench ruling of this Court

reported in Vanajakshan v. Joseph (2003 (2) KLT 462

(FB) which says that loss of earning capacity is to be

M.F.A.. 274 OF 2009
-:3:-

assessed taking into consideration the inability to do all the

work which one is capable of doing and not in relation to a

particular work which a person was doing. It is in that angle

the disability has to be assessed and compensation has to be

worked out. If the materials are available that also may be

considered or otherwise loss of earning capacity in the light

of the Full Bench decision may be obtained and the matter be

decided.

4. Thirdly on the question of interest. Since the

matter is going back let that question be reconsidered in the

light of the available decisions on the date of decision of the

case. I say so because at present this Court had taken the

view that in the light of the Constitution Bench ruling

reported in Pratap Narain Singh Deo v. Shrinivas

Sabata (AIR 1976 SC 222) which holds that interest is due

from the date of accident. So the award under challenge is

set aside and the matter is remitted back to the Court for

fresh consideration and all concerned are permitted to

produce documentary as well as oral evidence in support of

M.F.A.. 274 OF 2009
-:4:-

their respective contentions and let the matter be disposed of

in accordance with law. The Compensation Commissioner

shall fix a date of appearance and issue notice to the parties

for further proceeding in the matter. Let there be an

expeditious disposal of the case.

M.N. KRISHNAN, JUDGE.

ul/-