Citation : 2023 Latest Caselaw 19897 ALL
Judgement Date : 31 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?A.F.R. Neutral Citation No. - 2023:AHC:153312 Court No. - 44 Case :- FIRST APPEAL FROM ORDER No. - 2862 of 2005 Appellant :- The Oriental Insurance Company Limited Respondent :- Mohan Lal Maurya And Another Counsel for Appellant :- Arvind Kumar Counsel for Respondent :- Ram Singh Hon'ble Dr. Kaushal Jayendra Thaker,J.
1. Heard Shri Arvind Kumar, learned counsel for the appellant.
2. By way of this appeal, Oriental Insurance Company has challenged the judgment and order dated 29.9.2005 passed by Workmen's Compensation Commissioner, Allahabad in Claim Petition No.WC 74 of 2003 awarding compensation of Rs. 3,25,365/- with interest at the rate of 8% to the claimants from the date of the death of the workman.
3. Under this appeal, can the Court go into the factual aspect whether the deceased was a co-driver or he was the main driver and that co-driver was not insured in absence of any evidence is the moot question before this Court.
4. The facts show that the father of the deceased has testified to the effect that the deceased was the driver at the time of accident. The said oral testimony is corroborated by the FIR and the charge-sheet.
5. In that view of the matter, the submission of Shri Arvind Kumar, learned counsel for the appellant-Insurance Company, cannot be accepted. This is not a question of law, but a question of fact as even if it is held that co-driver was not insured although the premium for co-driver was taken. It is not proved by any cogent evidence by the Insurance Company that the deceased was the co-driver. He was the one, who was driving the vehicle. No expert's opinion asserting this reply of the Insurance Company or this stand of the Insurance Company is produced. Even PW-2 is deposed that it was the deceased, who was driving the vehicle.
6. On perusal memo of appeal, this Court finds that following substantial questions of law has been framed:
"(a) Whether the Commissioner under the Workmen's Compensation Act, 1923 is legally justified to fasten the liability of payment of compensation on the appellant company despite the fact that the policy covered only one driver?
(b) Whether the Commissioner under the Workmen's Compensation Act, 1923 is legally justified to hold that the co-driver is also covered by the policy?
(c) Whether the Commissioner under the Workmen's Compensation Act, 1923 is legally justified to fasten the liabilityh of payment of interest on the appellant company?
(d) Whether the Commissioner under the Workmen's Compensation Act, 1923 was justified to award the interest @ 8% against the settled judicial opinion?"
7. At the outset, it is relevant to discuss the scope of this Court to entertain appeal against the award of Workmen's Compensation Commissioner. The Apex Court in Civil Appeal No.7470 of 2009 North East Karnataka Road Transport Corporation Vs. Smt. Sujatha decided on 2.11.2018 has held as under :
"9. At the outset, we may take note of the fact, being a settled principle, that the question as to whether the employee met with an accident, whether the accident occurred during the course of employment, whether it arose out of an employment, how and in what manner the accident occurred, who was negligent in causing the accident, whether there existed any relationship of employee and employer, what was the age and monthly salary of the employee, how many are the dependents of the deceased employee due to injuries suffered in an accident, whether there was any insurance coverage obtained by the employer to cover the incident etc. are some of the material issues which arise for the just decision of the Commissioner in a claim petition when an employee suffers any bodily injury or dies during the course of his employment and he/his LRS sue/s his employer to claim compensation under the Act.
10. The aforementioned questions are essentially the questions of fact and, therefore, they are required to be proved with the aid of evidence. Once, they are proved either way, the findings recorded thereon are regarded as findings of fact."
8. The Apex Court further went on to hold as under :
"15. Such appeal is then heard on the question of admission with a view to find out as to whether it involves any substantial question of law or not. Whether the appeal involves a substantial question of law or not depends upon the facts of each case and needs an examination by the High Court. If the substantial question of law arises, the High Court would admit the appeal for final hearing on merit else would dismiss in limini with reasons that it does not involve any substantial question/s of law.
16. Now coming to the facts of this case, we find that the appeal before the High Court did not involve any substantial question of law on the material questions set out above. In other words, in our view, the Commissioner decided all the material questions arising in the case properly on the basis of evidence adduced by the parties and rightly determined the compensation payable to the respondent. It was, therefore, rightly affirmed by the High Court on facts.
17. In this view of the matter, the findings being concurrent findings of fact of the two courts below are binding on this Court. Even otherwise, we find no good ground to call for any interference on any of the factual findings. None of the factual findings are found to be either perverse or arbitrary or based on no evidence or against any provision of law. We accordingly uphold these findings."
9. As far as present appeal is concerned, the so called substantial questions of law framed are the questions of facts and the findings of the Commissioner on the said issues are not perverse. As far as interest is concerned, the same is answered against the Insurance Company in view of the decision of the Apex Court in North East Karnataka Road Transport Corporation Case (Supra). In Golla Rajanna Etc. Etc. Vs. Divisional Manager and Another, 2017 (1) TAC 259 (SC) also it has been held that under Section 30, the High Court cannot enter into the arena of facts unless they are proved to be perverse.
10. In view of the above, the appeal fails and is dismissed. The so called questions of law framed by the Insurance Company are answered against it. In fact the substantial questions of law raised are the questions of fact.
11. Interim relief, if any, shall stand vacated forthwith. The amount be disbursed to the claimant forthwith.
Order Date :- 31.7.2023
LN Tripathi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!