Rajasthan High Court – Jodhpur
United India Insurancr Com vs Radha Bai & Ans on 30 March, 2010
S.B.CIVIL MISC. APPEAL NO. 10/1997
(United India Insurance vs. Radha Bai & Ors.)
Order dt:30/3/2010
1/2
S.B.CIVIL MISC. APPEAL NO. 10/1997
(United India Insurance vs. Radha Bai & Ors.)
DATE OF ORDER : 30/3/2010
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.J.K.Chanda, for the appellant.
1. Heard learned counsel.
2. This appeal has been filed by the Insurance Company against
the award passed by Workmen Compensation Commissioner on
4/7/96 in case No. 16/90 (Radha Bai vs. Shyam Lal & Anr.).
3. Learned counsel for the appellant Mr. J.K.Chanda submits that
death of Ramesh aged 35- husband of the claimant Radha Bai had
taken place on account of excess drinking of liquor in the insured
three wheeler (Taxi) and, therefore, same cannot be said to have taken
place on account of accident, though he submitted that there was no
evidence of any criminal offence having been committed upon the
body of the said Ramesh and the postmortem report only indicates
that liquor was found in his stomach. Learned counsel for the
appellant presses the present appeal to the extent of imposition of
penalty by the learned Workmen Compensation Commissioner of Rs.
10,000/- in the impugned award. He further submits that amount of
compensation in question has already been deposited as per the
requirement of provision relating to appeal under the Workmen
Compensation Act, 1923.
S.B.CIVIL MISC. APPEAL NO. 10/1997
(United India Insurance vs. Radha Bai & Ors.)
Order dt:30/3/2010
2/2
4. No one appears for the respondent claimant despite service.
5. Having heard the learned counsel and in view of the legal
position as settled by the Apex Court that Insurance Company under
the insurance contract is not liable to make good the amount of
penalty imposed by the Workmen Compensation Commissioner for
the compensation awarded in favour of the claimant. To this extent,
the present appeal of the Insurance Company deserves to be allowed.
6. Consequently, this appeal is partly allowed to the extent of
imposition of penalty and recovery of same from the appellant
Insurance Company. Rest of the award is, however, maintained. The
amount of penalty, if already deposited by the Insurance Company,
may be refunded back to the Insurance Company. No order as to
costs.
7. Copy of this order be sent to the opposite side.
(DR.VINEET KOTHARI), J.
item no. 9
baweja/-