IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 130 of 2008()
1. UNITED INDIA INSURANCE COMPANY LIMITED,
... Petitioner
Vs
1. SUDHINA, W/O.LATE SURESH,
... Respondent
2. JANU, W/O.KELAPPAN, CHALIKUNNUMMEL
For Petitioner :SRI.P.JACOB MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :15/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.F.A. No.130 of 2008
....................................................................
Dated this the 15th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
Even though notice is served on the respondents, there is no
response. However, we have heard Senior counsel appearing for the
appellant. Counsel submitted that in the first place, the driver had no
business to unload and then carry the stones transported in the truck by
himself and therefore, the strain if any caused in the course of carrying
stones is not attributable to employment. However, we are not able to
agree with this contention because what is stated is that the driver was
engaged in transport and unloading of goods which means the truck
driven by him was engaged in transport and unloading of goods and
not that he was personally unloading the goods or carrying it to the
actual site. The evidence show that physical problem leading to heart
attack and death arose in the course of employment i.e. while he was
engaged as a driver in the transport of stones from one place to another.
The next contention raised by counsel for the appellant is that there is
2
no medical evidence to show that the strain in the employment caused
the death. We do not find any cross-examination on relevant issues
such as make of the vehicle, condition of the road on which the vehicle
was used and the number of hours of work etc. A doctor cannot give
any medical evidence without reference to facts which are not on
record. Therefore, we do not think there is any scope for remanding
the matter on this issue. Since the deceased admittedly developed
symptom of heart problem while he was employed as driver in the
truck and since he died of heart attack shortly thereafter, it has to be
taken that the immediate cause of the disease and death is strain in the
employment. However, we find force in the contention of counsel that
interest granted by the Workmen’s Compensation Commissioner from
the date of accident is not tenable by virtue of decision of the Supreme
Court in NATIONAL INSURANCE CO. V. MUBASIR AHMED
(2007 AIR SCW 1265). We, therefore, modify the award by limiting
the interest from date of award till date of deposit. If excess is
deposited by the Insurance Company, such amount will be returned
3
back to the Insurance Company. Balance amount will be disbursed
without delay. Appeal stands allowed to the above extent.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms