Citation : 2025 Latest Caselaw 6342 Del
Judgement Date : 16 December, 2025
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 10.12.2025
Judgment pronounced on: 16.12.2025
+ FAO 479/2017, CM APPL. 44567/2017 & CM APPL. 13314/2018
SENSE ACCU TRAS INFRA JUBI ALLIANCE PVT LTD
.....Appellant
Through: Mr. Anuj Aggarwal, Ms. Kritika
Matta, Mr. Pradeep Kumar and Ms.
Bhumica Kundra, Advocates.
versus
NEELAM RAWAT & ORS
.....Respondent
Through: Mr. Hari Kishan and Mr. Akarsh
Sharma, Advocates.
CORAM:
HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
JUDGMENT
CHANDRASEKHARAN SUDHA, J.
1. The present appeal under Section 30 of the Employee's
Compensation Act ("The EC Act") has been filed by respondent
no. 2 in Claim No. CEC-D/WD/10/2015/542, on the file of the
Commissioner, Employees' Compensation (District West),
Vishwakarma Nagar, Jhilmil Colony, Delhi 110095 assailing the
order dated 22.08.2017, whereby respondents one and two have
been jointly and severally held liable to pay compensation to the
claimant and directed them to deposit a sum of ₹ 7,95,083 together
with simple interest @ 12 per cent per annum with effect from
23.08.2017.
2. Unless otherwise specifically stated, the parties hereinafter
shall be referred to as they are described in the original
proceedings.
3. The facts pertaining to the present appeal are as follows:
Respondent no. 2 is engaged in the business of transportation, i.e.,
the carrying and forwarding of goods, and performs these activities
exclusively for respondent no. 1, who is the principal employer
and on whose behalf respondent no. 2 executes such work on a
contractual basis.
3.1. On 15.06.2015 at about 5.00 PM, the deceased, Harinder
Singh Rawat, was discharging his duties at the godown of
respondent no. 2 situated at Kundli Border, Lakhmi Piau, Janti
Road, Kundli, Sonepat, Haryana. He was working under the
instructions and supervision of Mr. Vinod Sood and Mr. Wilson
Chacko, officials of respondent no. 1. While performing his duties,
the deceased experienced uneasiness and severe chest pain and he
became semi-conscious. It is the case of the claimants that the said
condition arose due to the heavy stress of work and the nature of
duties including the demand of late-night duty, which posed
substantial risk to life.
3.2. Following the incident, the deceased was taken by Mr.
Wilson Chacko to Satyawadi Raja Harish Chandra Hospital,
Narela, Delhi. However, his condition deteriorated and he was
declared dead at 7.45 PM. The claimants thereafter lodged a police
complaint on 20.07.2015 with the SHO, P.S. Kundli Border, Delhi.
3.3. The claimants approached both respondents' seeking
payment of compensation. But the respondents, instead of making
any payment, made false assurances. A notice dated 07.07.2015
demanding compensation was also served upon the respondents.
Yet no amount was paid. The claimants, then filed the claim
seeking a sum of ₹ 10,00,000 as compensation, together with
penalty equivalent to fifty percent of the compensation amount and
interest @ 12 % per annum from the date of the accident till the
date of payment.
3.4. Respondent no. 1, in their written statement, contended
that they had engaged respondent no. 2, M/s Sense Accu Trans
Infra Jubli Alliances India Pvt. Ltd., as its carrying and forwarding
agent and all responsibilities relating to the employment, service
conditions, and benefits of the personnel engaged by the agent rest
exclusively with latter. Respondent no. 1 therefore denied any
master-servant relationship with the deceased and contended that
they have been unnecessarily impleaded in the present
proceedings. It was also contended that the alleged incident did not
occur during working hours nor did it take place within the
premises of the godown. Respondent no. 2 therefore asserted that
no claim for compensation is maintainable, as the death was the
result of a natural cause and could not be treated as an accident
arising out of or in the course of employment.
3.5. Respondent no. 2, in their written statement, affirmed
that an agreement dated 08.01.2014 was executed between
respondent no. 1 and respondent no. 2 for a period of three years
commencing from 01.01.2014 for carrying and forwarding
services at Kundli, Haryana. The deceased, Harinder Singh Rawat,
was engaged in January 2014 as an overall in charge of the
warehouse, where his duties involved maintenance of stock
records and supervision of loading and unloading activities. It was
further contended that the nature of work did not involve any stress
and the warehouse was situated merely 7 to 8 kilometres from his
residence. Respondent no. 2 contended that on 15.06.2015 the
deceased suffered a heart attack and died a natural death
unconnected with his employment.
3.6. Respondent no. 2 contended that the essentials of
Section 3 of the EC Act have not been satisfied, as the claimants
had failed to establish any causal connection between the death
and the employment. It was also contended that the deceased was
undergoing treatment for heart ailment prior to the incident and
that this material fact had been concealed from the Commissioner.
Reliance was placed on the dictum in Jyothi Ademma v. Plant
Engineer, Nellore & Anr., AIR 2006 SC 2830, to contend that
where a workman dies solely due to a pre-existing disease or
natural causes without the employment contributing to or
accelerating the death, no liability can be ascribed to the employer.
3.7. On completion of pleadings, necessary issues were
framed. The parties went to trial on the basis of the aforesaid
pleadings. The claimant tendered her evidence by way of affidavit,
i.e., Ex. CW1/A in lieu of chief examination, accompanied by
documents exhibited as Ex. PW1/1 to Ex. PW1/4. Respondent no.
1 examined Dr. Mukesh Bharti, Medical Officer, as RW1, who
produced the document exhibited as Ex. R2W1/A. Respondent no.
2 examined two witnesses, namely, R2W1, Sh. Sushil Kumar Jain
andR2W1, Sh. Vinod Kumar. R2W1 filed his affidavit in evidence
as Ex. R2W1/A and placed on record exhibits Ex. R2W1/1 and
R2W1/2. R2W2 tendered his affidavit in evidence as Ex. R2W2/A
along with Ex. R2W2/1.
3.8. Upon hearing the parties and perusing the materials on
record, the Commissioner found that the claimants had proved
their case and hence proceeded to allow the claim.
4. Aggrieved by the aforesaid decision, respondent no. 2 has
preferred the present appeal whereby they challenge the decision
on the groundsthat the Commissioner failed to appreciate that the
claimants had not established any causal connection between the
employment and the death, which was a natural one unconnected
with the duties of the deceased, whose work was purely
supervisory in nature and involved no physical exertion or stress.
5. The learned counsel for respondent no.2 submitted that the
medical records from Satyawadi Raja Harish Chandra Hospital
demonstrated that the deceased had been experiencing chest pain
for 2 days prior to the incident, thereby indicating negligence in
seeking timely treatment which caused the heart attack, rather than
any work-related cause.
5.1. It was further submitted that the claimants lodged a
complaint before the Station House Officer, Police Station Kundli
Border, Sonepat, District Sonepat, on 20.07.2015, almost one
month after the incident on 16.06.2015, which indicates that the
claim is a mere afterthought motivated solely by an attempt to
unjustly enrich themselves from the respondent.
5.2. It was also submitted that the claimants produced no
documentary evidence before the Commissioner to show that the
deceased ever suffered stress or strain during employment or to
substantiate that the heart attack had any connection with his work,
placing reliance on the dictum laid down in Shakuntala
Chandrakant Shreshti v. Prabhakar Maruti Garvali, (2007) 11
SCC 668.
6. Per contra, the learned counsel for the claimant supported
the findings of the Commissioner and adopted the reasoning
contained in the impugned decision. Reliance was placed on
Param Pal Singh v. National Insurance Co., (2013) 3 SCC
409by the learned counsel for the claimant to contend that, having
regard to the role of the deceased as a supervisor, the conditions of
work and the nature of his employment, including the heavy
workload, time-bound demands and repeated night shifts, a causal
connection must be inferred between the stress arising out of his
employment and the subsequent heart attack that resulted in his
death. Therefore, it was argued that the conclusion that no stress
arose out of the employment, as contended by Respondent No. 2,
or that there was no link between the work-related stress and the
subsequent heart attack, is wholly incorrect.
7. Both parties were heard and materials on record were
perused.
8. It is undisputed that the deceased died due to a heart
attack, a fact further corroborated by the death certificate marked
as Ex. PW1/4, which records the cause of death as cardiac failure
due to acute myocardial infarction. A myocardial infarction,
commonly referred to as a heart attack, occurs when there is a
significant reduction or complete cessation of blood flow to a
portion of the heart muscle. Medical science recognises several
contributing factors1, including smoking, hypertension, diabetes
mellitus, abdominal obesity and, notably, psychosocial factors
such as depression and stress2.
9. It is the case of the claimants that the heavy workload
combined with stringent time bound demands during the month of
June caused the deceased to experience substantial stress. Upon
examining the records, including the email placed on record and
Yusuf S, Hawken S, Ounpuu S, Dans T, Avezum A, Lanas F, McQueen M, Budaj A, Pais P, Varigos J, Lisheng L; INTERHEART Study Investigators. Effect of potentially modifiable risk factors associated with myocardial infarction in 52 countries (the INTERHEART study): case-control study. Lancet. 2004 Sep 11-17;364(9438):937-
52. doi: 10.1016/S0140-6736(04)17018-9. PMID: 15364185.
Chan, Bernard, Thomas Buckley, and Geoffrey H. Tofler. "Emotional stress and physical exertion as triggers of acute myocardial infarction." The American Journal of Cardiology 203 (2023): 285-287.
the attendance details produced as Ex. PW1/1, it is evident that the
deceased was working for more than ten hours on almost every
working day. The testimony of PW1, the claimant, that her
husband was under great stress due to his work has not been
discredited. The attendance sheets and the timings rendered therein
have not been disputed. Though the respondents have taken up a
contention that the deceased was suffering from heart ailments, no
materials have been produced to substantiate the same. When the
respondents had taken up such a contention, the burden was on
them to establish the same. However, they failed in substantiating
or establishing the same.
10. Having regard to the materials on record, it must be
reasonably inferred that the heart attack suffered by the deceased
arose from the stress generated in the course of his employment.
The deceased experienced chest pain in the evening after having
spent the entire day discharging his duties in the office. This
circumstance, taken together with the nature of his work
responsibilities, reasonably establishes that the deceased was under
continuous work-related strain and exertion throughout the
day.RW1, the medical officer, in his cross examination admitted
that the deceased had elevated blood pressure levels at the relevant
time. Such elevated blood pressure is medically recognised as a
significant indicator of heightened physical and mental stress3. It
was not also brought out through RW1 that death occurred due to
pre-existing heart ailments. In the absence of any materials to the
said effect, it cannot be concluded that the deceased did have any
heart ailments even before the date of the incident. These facts,
taken cumulatively, satisfy the requirement of a proximate causal
link between the employment and the cardiac arrest, thereby
bringing the death within the statutory expression arising out of
and in the course of employment and attracting liability under
Section 3 of the EC Act.
Kulkarni S, O'Farrell I, Erasi M, Kochar MS. Stress and hypertension. WMJ. 1998 Dec;97(11):34-8. PMID:
9894438., Chan et al., "Emotional Stress and Physical Exertion as Triggers of Acute Myocardial Infarction." American Journal of Cardiology, 203, 285-287, URL: https://doi.org/10.1016/j.amjcard.2023.07.085
11. The contention regarding the alleged delay of nearly one
month in lodging a complaint with the police concerning the death
of the deceased is also immaterial insofar the said complaint was
filed only on the issue of alleged concealment of death and has no
relation with the question whether the death arose out of and in the
course of employment. The record clearly demonstrates that the
claimant had tried reaching out the respondents with regard to the
compensation on 07.07.2015, much earlier, than the said police
complaint. Therefore, it cannot be inferred that the claim is only an
afterthought or with any ulterior motive. It would also be
inappropriate and unrealistic to expect a grieving wife to comply
with the procedural formalities forthwith in the immediate
aftermath of such a tragic event. Nevertheless, the delay in filing
the police complaint does not dilute or affect the substantive claim
in any manner.
12. In view of the above discussion, this court is of the
considered view that the inference drawn by the Commissioner
regarding the death of the deceased employee having occurred due
to an accident arising out of and in the course of employment, and
the consequent entitlement of the claimants to receive
compensation, suffers from no infirmity. No substantial questions
of law arise calling for an interference by this court.
13. Accordingly, the appeal sans merit stands dismissed.
Applications, if any pending, shall stand closed.
CHANDRASEKHARAN SUDHA (JUDGE)
DECEMBER 16, 2025
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!