Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Hari Lal & Ors.
2023 Latest Caselaw 1983 Del

Citation : 2023 Latest Caselaw 1983 Del
Judgement Date : 4 May, 2023

Delhi High Court
United India Insurance Company ... vs Hari Lal & Ors. on 4 May, 2023
                                              Neutral Citation Number : 2023:DHC:3129




                                *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                FAO 96/2021

                                                                             Reserved on      : 26.04.2023
                                                                             Date of Decision : 04.05.2023
                                IN THE MATTER OF:

                                UNITED INDIA INSURANCE COMPANY LTD.              ..... Appellant
                                                  Through: Mr. Manuj Agarwal and Mr. Tushar
                                                  Mehta, Advocates
                                                  Versus
                                HARI LAL & ORS.                                  ..... Respondents
                                                  Through: Mr. R.K. Nain and Mr. Chandan
                                                  Prajapti, Advocates for respondents No.1 and 2
                                                  Mr. Aditya Raina, Advocate for respondent No.3

                                CORAM:
                                HON'BLE MR. JUSTICE MANOJ KUMAR OHRI

                                                                 JUDGMENT

MANOJ KUMAR OHRI, J.

CM APPL. 8750/2021 (Delay)

1. The present application has been filed under Section 30(2) & (3) of Employees Compensation Act, 1923 (hereinafter, referred to as 'the Act') read with Section 5 of the Limitation Act on behalf of the appellant seeking condonation of delay of 62 days in filing the appeal.

2. For the reasons stated in the application, the same is allowed and the delay of 62 days in filing the appeal is condoned.

3. The application is disposed of.

Digitally Signed

Signing Date:09.05.2023 12:27:56 Neutral Citation Number : 2023:DHC:3129

FAO 96/2021 and CM APPL. 8748/2021 (stay)

1. By way of present appeal filed under Section 30 of the Act, the appellant has assailed the order dated 20.11.2019 passed by the learned Commissioner in Case No. 16/CEC/NSS/2018/7492-7494 whereby the claim application filed on behalf of the respondents was allowed and the compensation amount was awarded.

2. The brief facts as noted in the impugned order are that the claimants being the parents of the deceased Ranjit Kumar @ Ranjeet Kumar filed a claim application thereby claiming that Ranjit Kumar was employed as a driver with respondent No.3/Sh. Amit Kumar on vehicle bearing No. DL- IGC-3944. On 05.04.2018, while the vehicle was being driven by the deceased on a business trip, it met with an accident which arose out of and in the course of employment. The said accident took place in Chandigarh at about 02.15 A.M. (night) in which Ranjit Kumar sustained grievous injuries. He was admitted in the Government Medical College and Hospital (GMCH) Sector 32, Chandigarh where he died during the course of treatment on 05.04.2018 at 05:45 AM. It was claimed that at the time of the accident, the said vehicle was owned by respondent No.3 and duly insured with the present appellant vide policy No.0401003117P116007462 which was valid from 09.02.2018 to 08.02.2019. It was further claimed that additional premium was also paid. The claimants have further stated that they were dependent on the deceased, who at the time of his death was unmarried, aged about 25 years and drawing wages at the rate of Rs.15,000/- per month plus @ Rs.300/- per day as food allowances.

Digitally Signed

Signing Date:09.05.2023 12:27:56 Neutral Citation Number : 2023:DHC:3129

3. Learned Commissioner vide impugned order allowed the claim application and directed the appellant to pay an amount of Rs.8,67,640/- on account of compensation alongwith interest @ 12% p.a. w.e.f. 05.05.2018 till realization.

4. Learned counsel for the appellant contended that the claimants failed to establish themselves as dependents of the deceased as defined under Section 2(d) of the Act. It was next contended that the employer-employee relationship was also not proved as neither any documents nor any passbook evidencing receipt of salary in the account was placed on record.

5. Learned counsel for respondents No.1 and 2, on the other hand, has defended the impugned order and submitted that the claimants being parents of the deceased are squarely covered under the definition of the dependents in Section 2(d) of the Act.

6. Pertinently, the admitted facts on record are that the vehicle in question was owned by respondent No.3. The said vehicle was duly insured with the appellant vide the aforesaid policy which was valid and subsisting on the date of the accident. The accident involving the said vehicle took place in Chandigarh on 05.04.2018 and in this regard, a FIR No.0157/2018 was also registered under Sections 279/337 IPC at Police Station Sector-31, Chandigarh. The postmortem of the deceased was also conducted in Chandigarh.

7. At this stage, I may profitably make reference to the decision in North East Karnataka Road Transport Corporation v. Sujatha reported as (2019) 11 SCC 514 where the Supreme Court has outlined that the scope of

Digitally Signed

Signing Date:09.05.2023 12:27:56 Neutral Citation Number : 2023:DHC:3129

interference in an appeal filed under Section 30 of EC Act is limited to substantial questions of law and findings of facts proved either way, are not to be likely interfered with. Relevant excerpt from the decision is reproduced hereunder:-

"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, the extent of disability caused to the 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 the findings of fact.

11. The appeal provided under Section 30 of the Act to the High Court against the order of the Commissioner lies only against the specific orders set out in clauses (a) to (e) of Section 30 of the Act with a further rider contained in the first proviso to the section that the appeal must involve substantial questions of law.

12. In other words, the appeal provided under Section 30 of the Act to the High Court against the order of the Commissioner is not like a regular first appeal akin to Section 96 of the Code of Civil Procedure, 1908 which can be heard

Digitally Signed

Signing Date:09.05.2023 12:27:56 Neutral Citation Number : 2023:DHC:3129

both on facts and law. The appellate jurisdiction of the High Court to decide the appeal is confined only to examine the substantial questions of law arising in the case."

8. Coming to the first contention, it is noteworthy that in the claim petition, it was unequivocally stated that the claimants were dependent on the deceased who was aged about 24 years and unmarried at the time of the accident. Further, such a contention was neither raised nor pressed and thus no issue on this aspect was framed by learned Commissioner.

Indisputably, the deceased as well as the vehicle owned and insured by respondent No.3 were found involved in one and same accident in Chandigarh. Learned Commissioner on the basis of material placed before him returned a finding in favor of the respondents/claimants. Keeping in view the import of Sujatha (supra), I find no ground to interfere with the same and the contentions raised being meritless are rejected.

9. Consequently, the impugned order is upheld and the present appeal is dismissed alongwith the pending application.

10. The compensation amount, if not already released, be released forthwith.

11. A copy of this judgment be communicated to the concerned learned Commissioner.

(MANOJ KUMAR OHRI) JUDGE MAY 04, 2023/na

Digitally Signed

Signing Date:09.05.2023 12:27:56

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter