High Court Patna High Court - Orders

United India Insurance Company vs Mukesh Kumar &Amp; Anr on 6 September, 2010

Patna High Court – Orders
United India Insurance Company vs Mukesh Kumar &Amp; Anr on 6 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.307 of 2000
          United India Insurance Company Ltd. through its Divisional Manager,
          A.N. Road Divisional Office, Gaya.
                                            ....... (Defendant No.1) Appellant.
                                    Versus
          1. Mukesh Kumar, Son of Late Jatan Singh, Village - Baikunthpur,
             Police Station - Khusrupur, District - Patna.
                                            ...... (Plaintiff) Respondent Ist Set.
          2. Awinash Kumar, Son of Sri Ram Asish Singh, Village - Chainpur,
             Police Station - Belaganj, District - Gaya.
             Owner of Vehicle No. BR-25/4511.
                                    .... (Defendant No. 2) Respondent 2nd Set
                                   -----------

14/ 06.08.2010 Heard learned counsel for both the parties.

This miscellaneous appeal is directed against the

order dated 16.02.2000 passed by the Deputy Labour

Commissioner – Cum – Workmen Compensation

Commissioner, Magadh Division, Gaya by which he has

granted compensation of Rs.2,24,000/- to the respondents

who is the heir of the deceased Ramesh Kumar claims to be

the driver on the bus bearing no. BR 25/8599. The accident

alleged to be taken place on 29.10.1998. However, the claim

petition has been filed on 1999 with a petition for condoning

the delay claiming that the claimant is the brother of the

deceased who was minor on the date of occurrence

dependent on the deceased as the father and mother of the

deceased has already expired and even a petition for
-2-

condoning the delay filed along with the petition.

Learned counsel for the appellant, however,

contended that the Deputy Labour Commissioner-cum-

Workmen Compensation Commissioner, Magadh Division,

Gaya has no jurisdiction as Gaya, Jehanabad, Aurangabad,

Bhabhua and Ramgardh come under the jurisdiction of

Presiding Officer, Labour Court, Dalmiannagar.

Learned counsel for the appellant, further

contended that the limitation petition was not allowed. The

claimant has not established the age of the deceased victim

or he was a workman died during the service and hence the

entire evidence about the claim is vague and has not

discharged the onus to prove the case by cogent and reliable

evidence and even on preponderance of probability as

witnesses are untrustworthy and brother of deceased has not

been examined. Further the Evidence Act or burden of proof

on the preponderance of probability has not been established

as no document has been provided for the victim being of

the age 20 years or that he was employed as workman and

the brothers have not been examined and hence the

witnesses are untrustworthy.

-3-

Learned counsel for the opposite party, however,

contended that it was not within the competence of the

appellant to produce the document. However, there is no

challenge either by the owner or by the Insurance Company

during the proceeding before the labour court and nothing

has been brought in the notice either in the impugned order

or in the grounds of appeal that there was any contest raised

by the insurance company or the worker that the deceased

was not a workman or the Tribunal had no territorial

jurisdiction and others and further the claimant had filed a

petition for limitation in the lower court and the court has

taken note of that the Workmen Compensation Act is a

beneficial legislation and hence there must have been a

liberal construction in favour of the claimant and if the

objection has not been raised by the appellant, the claim of

the claimant was allowed.

However, from perusal of the orders it is the

Deputy Labour Commissioner, Workmen Compensation

Act, Magadh Division, Gaya has passed the order on

16.02.2002. The notification suggest that all the Presiding

Officer of the Labour Courts – cum – Workmen
-4-

Compensation Commissioner can dispose of the claims if

not contested and in the notification itself in Item No. 22

mentions the Deputy Labour Commissioner, Magadh

Division, Gaya has jurisdiction over the entire Magadh

Division in the same notification which has been relied

upon, a faded copy has been filed notification dated

06.12.1995. Moreover in the grounds of appeal by the

appellant there is no mention of any ground taken as such

that the Deputy Labour Commissioner – cum – Workmen

Compensation Commissioner, Magadh Division, Gaya has

no jurisdiction to dispose of the claim under Workmen

Compensation Act for the territorial jurisdiction of Gaya

specifically. However, general grounds have been taken that

the order is illegal without jurisdiction but it has not been

specifically mentioned how it is without jurisdiction.

Learned counsel for the appellant, however,

contended that the claim is barred by limitation. However,

in the grounds of appeal there is no ground for limitation

has been taken nor there is any mention about the basic facts

for the limitation and the court has taken into consideration

the fact that the claimant was 17 years at the time of the
-5-

death of the deceased and was dependent on income of

deceased and when the claimant got adult then has filed the

case and even filed a separate petition for condoning the

delay and after duly scrutinizing the claim petition the claim

petition was registered and notices issued to the opposite

party to deposit the claim or give a written statement and the

copy of the same was also given to the appellant and the

claim petition was heard on various dates and even the

written statement filed by the Insurance Company and the

certificate of the age and even the statement of witness

Krishna Kumar and Bharat Prasad were recorded. The

Tribunal on perusal of the First Information Report, post

mortem, insurance policy and the statement of the witnesses

held that the deceased was a driver at the time of the death

and the claimant is the younger brother dependent on the

income of the deceased and since the deceased was

unmarried whose parents had died and under Section 2(D)

of the Workmen Compensation Act the younger brother is a

dependent and hence is liable to that compensation.

Learned counsel for the Insurance Company,

however, contends that the claimant has not produced any
-6-

document either to show that the deceased was a workman

as he has not produced any paper. However, it is difficult for

the claimant to procure any document from a private bus

owner but neither the owner nor the insurance company has

come forward to contest and dispute that the deceased was

not a workman nor there is any contest or challenge that the

deceased was not a brother of the driver and when these

matter has not been disputed then disbelieving the evidence

of the witnesses or disclaiming the claim of the claimant

does not appear to be proper as Workmen Compensation

Act is a beneficial legislation and the law is to be interpreted

in liberal construction. The insurance company and the

owner have been given the option to dispute and challenge

the facts. However, there is nothing on record to suggest

either in the grounds of appeal or by any document even by

the written statement that they challenged that the deceased

was not the workman or the claimant is not the brother.

Since there was no challenge the Labour Commissioner has

jurisdiction to decide. From the entire impugned order there

is nothing to show that there was any contest.

Learned counsel for the appellant, however,
-7-

contested that the Deputy Labour Commissioner, Magadh

Division, Gaya has no jurisdiction because when there is a

contest it is a Labour Court who has got jurisdiction.

However, there is nothing on record to suggest that there

was any contest or dispute raised that the deceased was not a

workman or the claimant was not the heir or brother

dependent on the deceased and hence since there is no

dispute raised the Insurance Company cannot challenge

even in the grounds of appeal no grounds has been taken

that they have challenged these facts. However, the only

points raised that the appellant has not produced any

document regarding the facts that the deceased was the

workman of the vehicle owned by the owner or the claimant

has not proved by a document that he was dependent on his

bother or about his age. However, the impugned order itself

mentions that the deceased produced the school leaving

certificate and adduce evidence the evidence of the witness

to hold that the deceased was a workman and the claimant

was the owner and it was incumbent on the insurance

company to challenge the facts or to dispute the claim.

However, it has been contended that the fact has not been
-8-

proved well within Section 101 and 102 of the Evidence

Act. However, the Evidence Act is not strictly applied in

such proceedings like the Motor Vehicles Act and the

Workmen Compensation Act and it is incumbent on the

Insurance Company or the worker to contest or dispute but

the insurance company could not show that labour disputed

or challenged the claim of the claimant and hence I do not

find any merit in this appeal, hence, the appeal is dismissed.

Kundan                        (Gopal Prasad, J.)