Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Lakshmi @ Smt. Lakshmamma vs Senior Divisional Personnel Officer
2024 Latest Caselaw 26141 Kant

Citation : 2024 Latest Caselaw 26141 Kant
Judgement Date : 5 November, 2024

Karnataka High Court

Smt. Lakshmi @ Smt. Lakshmamma vs Senior Divisional Personnel Officer on 5 November, 2024

                                           -1-
                                                      NC: 2024:KHC:44546-DB
                                                           MFA No.6570/2022
                                                      C/w MFA No.8629/2022



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 5TH DAY OF NOVEMBER, 2024

                                        PRESENT
                          THE HON'BLE MRS JUSTICE K.S.MUDAGAL
                                           AND
                       THE HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL
                     MISCELLANEOUS FIRST APPEAL NO.6570/2022 (ECA)
                                           C/W
                     MISCELLANEOUS FIRST APPEAL NO. 8629/2022 (ECA)
                MFA No.6570/2022:
                BETWEEN:

                1.   SENIOR DIVISIONAL PERSONNEL OFFICER
                     SOUTH WESTERN RAILWAY
                     DIVISIONAL OFFICE
                     BENGALURU CITY RAILWAY
                     STATION COMPLEX
                     BENGALURU - 560 023

                2.   THE DIVISIONAL RAILWAY MANAGER
                     SOUTH WESTERN RAILWAY
                     DIVISIONAL OFFICE
                     BENGALURU CITY RAILWAY
                     STATION COMPLEX
Digitally            BENGALURU - 560 023
signed by K S
RENUKAMBA       3.   THE C.A.O
Location:            SOUTH WESTERN RAILWAY OFFICE
High Court of
Karnataka            FA AND CAO, HUBLI - 580 020
                     KARNATAKA                              ...APPELLANTS

                (BY SRI CHANDRACHUD A, ADVOCATE)

                AND:

                SMT.LAKSHMI @ LAKSHMAMMA
                W/O LATE RAJ @ P RAJA
                @ RAJU @ C P RAJU
                AGED ABOUT 59 YEARS
                R/AT NO.08, 1ST A CROSS
                BEHIND NATIONAL ENGLISH SCHOOL
                               -2-
                                        NC: 2024:KHC:44546-DB
                                             MFA No.6570/2022
                                        C/w MFA No.8629/2022



8 FEET MAIN ROAD, M K NAGAR
YESHWANTHAPUR
BENGALURU - 560 022                           ...RESPONDENT

(BY SRI MALLIKARJUNA N S, ADVOCATE)
      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE EMPLOYEES' COMPENSATION ACT, 1923
PRAYING TO SET ASIDE THE JUDGMENT AND AWARD DATED
23.06.2022 PASSED IN E.C.A.NO.121/2018 ON THE FILE OF THE VI
ADDITIONAL JUDGE, COURT OF SMALL CAUSES AND ADDITIONAL
CHIEF METROPOLITAN MAGISTRATE & MACT, BENGALURU
(SCCH-2).


MFA No.8629/2022:

BETWEEN:
SMT.LAKSHMI @ SMT.LAKSHMAMMA
W/O LATE RAJ @ P RAJA
@ RAJU @ C P RAJU
AGED ABOUT 60 YEARS
R/AT NO.08, 1ST A CROSS
BEHIND NATIONAL ENGLISH SCHOOL
8 FEET MAIN ROAD, M K NAGAR
YESHWANTHAPUR
BENGALURU - 560 022                             ...APPELLANT

(BY SRI MALLIKARJUNA N S, ADVOCATE)

AND:

1.   SENIOR DIVISIONAL PERSONNEL OFFICER
     SOUTH WESTERN RAILWAY
     DIVISIONAL OFFICE
     BENGALURU CITY RAILWAY
     STATION COMPLEX
     BENGALURU - 560 023

2.   THE DIVISIONAL RAILWAY MANAGER
     SOUTH WESTERN RAILWAY
     DIVISIONAL OFFICE
     BENGALURU CITY RAILWAY
     STATION COMPLEX
     BENGALURU - 560 023

3.   THE C.A.O
     SOUTH WESTERN RAILWAY OFFICE
                                    -3-
                                                NC: 2024:KHC:44546-DB
                                                     MFA No.6570/2022
                                                C/w MFA No.8629/2022



      FA AND CAO
      HUBLI - 580 020
      KARNATAKA                                     ...RESPONDENTS

(BY SRI CHANDRACHUD A, ADVOCATE)

    THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE EMPLOYEES' COMPENSATION ACT, 1923
PRAYING TO MODIFY THE JUDGMENT AND AWARD DATED
23.06.2022 PASSED IN ECA NO.121/2018 ON THE FILE OF THE VI
ADDITIONAL JUDGE, COURT OF SMALL CAUSES AND ADDITIONAL
CHIEF METROPOLITAN MAGISTRATE & MACT, BENGALURU
(SCCH-2) ALLOWING THE CLAIM PETITION FOR COMPENSATION.

     THESE MISCELLANEOUS FIRST APPEALS COMING ON FOR
FURTHER HEARING, THIS DAY, JUDGMENT WAS DELIVERED
THEREIN AS UNDER:

CORAM:       HON'BLE MRS JUSTICE K.S.MUDAGAL
             AND
             HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL

                          ORAL JUDGMENT

(PER: HON'BLE MRS JUSTICE K.S.MUDAGAL)

These appeals arise out of judgment and award in

E.C.A.No.121/2018 passed by VI Additional Judge, Court of

Small Causes and Additional Chief Metropolitan Magistrate &

MACT, Bengaluru (SCCH-2) (for short 'the Commissioner')

under the Employee's Compensation Act, 1923 ('the Act' for

short).

2. The appellants in M.F.A.No.6570/2022 were

respondent Nos.1 to 3 and the respondent in the said appeal

was the claimant before the Commissioner in

E.C.A.No.121/2018. For the purpose of convenience, the

NC: 2024:KHC:44546-DB

parties are referred to henceforth according to their ranks

before the Commissioner.

3. Claimant is the wife of deceased Raja S/o. Joseph.

He was working in South Western Railways as Technician

Grade-III in the office of Senior Section Engineer, Carriage &

Wagon Depot, Yeshwanthapur, Bengaluru. He had joined the

services on 01.08.1983. On 10.03.2014, when Raja was

working in second shift, a train which was running in the

reverse mode on the railway track hit him and due to the fatal

injuries suffered in the accident, he died at the spot. On

internal investigation by the department of respondent No.1, it

was held that death occurred during the course of

employment.

4. The claimant made petition before the

Commissioner under Section 22 of the Act claiming

compensation of Rs.25,00,000/- on the ground that the

accident and death occurred during the course of employment

and as such she has lost her bread winner. It was alleged that

despite demand of the claimant, the respondents deposited

only Rs.5,42,240/- on 16.03.2018 after long delay of 4 years

from the date of the incident. She further claimed that the

deceased was earning basic salary of Rs.11,740/- in addition

NC: 2024:KHC:44546-DB

to other components of salary and the respondents are liable

to pay Rs.25,00,000/- with interest at 18% per annum.

5. Respondents denied exact time of the death of the

employee claiming that there were no eyewitnesses. They

contended that they are not liable to pay the compensation, on

the humanitarian ground they have already deposited

Rs.5,42,240/-. Therefore the claimant is not entitled to

compensation of Rs.25,00,000/- nor interest, thus sought

dismissal of the petition.

6. The Commissioner on framing necessary issues,

recorded evidence of both parties. On behalf of the claimant,

her son as Special Power of Attorney holder was examined as

PW.1 and got marked Exs.P1 to P26. On behalf of the

respondents, Smt.Uma Sharma, Senior Divisional Personnel

Officer-II was examined as RW.1. No documents were marked

on their behalf.

7. The Commissioner on hearing the parties, by the

impugned judgment and award held that the accident occurred

during the course of employment and relying on Ex.P6 service

certificate, considered his date of birth as 30.12.1958 and his

age as 56 years. Based on Ex.P20 salary slip his monthly

NC: 2024:KHC:44546-DB

income was considered at Rs.26,102/-. In view of Section 4 of

the Act, considering his age, the Commissioner deducted 50%

of Rs.26,102/- for the purpose of compensation, applied

relevant factor of 131.95/- and awarded compensation at

Rs.17,22,079/- on the head of loss of dependency. The

Commissioner in all awarded Rs.17,37,079/- with interest at

12% per annum on different heads as follows:

           Sl.            Head of                    Amount/Rs.
           No.        compensation
            1     Loss of dependency                           17,22,079.00
            2     Funeral Expenses                              5,000.00.00
            3     Interest                    12% p.a., from the date of
                                              accident i.e., 10.03.2014 till
                                              its realization
           4      Cost                                             5,000.00
           5      Penalty                                          5,000.00
                                   TOTAL                      17,37,079.00


8. Challenging the award, the employer has preferred

M.F.A.No.6570/2022 and the claimant has preferred

M.F.A.No.8629/2022.

9. This Court on hearing the parties, admitted the

appeals to consider the following substantial questions of law:

M.F.A.No.6570/2022:

In considering the income of the deceased workman at Rs.26,102/- without giving deduction to Rs.3,040/- paid to the employee towards transportation/G, whether the Commissioner acted

NC: 2024:KHC:44546-DB

contrary to Section 2(m) of the Employee's Compensation Act, 1923?

M.F.A.No.8629/2022:

(i) In determining the age of the deceased at 56 years despite entry in Ex.P6- the Service Register in that regard, whether the Commissioner has committed perversity?

(ii) In awarding penalty of only Rs.5,000/- under the impugned award, whether the Commissioner acted contrary to the provision of Section 4A(3)(b) of the Employee's Compensation Act, 1923?

10. Heard both side on the above framed substantial

questions of law.

11. Sri Chandrachud.A, learned Counsel for the

respondent/employer submits that in assessing the income of

the deceased, the Commissioner ought to have deducted the

allowances given towards transportation and night duty

allowance as that does not constitute regular income of the

employee. He further submits that since the employer has

deposited Rs.5,42,240/- on 16.03.2018, the Commissioner

ought not to have awarded any penalty.

NC: 2024:KHC:44546-DB

12. Per contra, Sri Mallikarjuna.N.S., learned Counsel

for the claimant justifies the income taken on the ground that

all those components were part of regular salary of the

deceased/employee. He further submits that even according to

Ex.P6/Service Register, the age of the deceased was 55 and

not 56 years. Therefore the order of the Commissioner in that

regard is perverse. He further submits that the Commissioner

ought to have awarded 50% of compensation as penalty, in

addition to such compensation..

13. In support of his submissions, he relies on the

judgment of the Hon'ble Supreme Court in Shobha v. Vithalrao

Shinde Sahakari Sakhar Karkhana Ltd.1

Analysis

Reg. Compliance of Section 2(m) of the Act/Substantial Question of law in M.F.A.No.6570/2022:

14. In Ex.P20 salary slip, monthly salary of

Rs.26,102/- of the deceased is shown as follows:

         Basic Salary               :         Rs.11,620/-
         DA                         :         Rs.10,458/-
         Transport/G                :         Rs. 3,040/-
         Night Duty Allowance       :         Rs. 984/-
                                              _________________
         Total Salary               :         Rs.26,102/-

    (2022) 13 SCC 172

                                              NC: 2024:KHC:44546-DB





15. There is no dispute that in considering the

compensation, total wages of the employee has to be taken

into consideration. Section 2(1)(m) of the Act defines wages

which reads as follows:

" (m) "wages", includes any privilege or benefit which is capable of being estimated in money, other than a travelling allowance or the value of any travelling

concession or a contribution paid by the employer of an employee towards any pension or provident fund or a sum paid to an employee to cover any special expenses

entailed on him by the nature of his employment;"

16. Reading of the above provision clearly shows that

wages do not include travelling allowances or value of any

travelling concession or contribution paid by the employer to

an employee towards any pension or provident fund or sum

paid to an employee to cover any special expenses. Therefore

the Commissioner was in error in including transportation

charges in the income. Further the night duty allowance is not

regular salary. That he acquired whenever he performs night

duty. Therefore the Commissioner ought not to have included

that also in the wage components. Therefore on deduction of

the same, the wage of the employer comes to (Rs.26,102/- -

(Rs.3,040 + Rs.984) Rs.4,024) = Rs.22,078/-.

- 10 -

NC: 2024:KHC:44546-DB

17. As per Section 4(a) of the Act in assessing

compensation, what has to be taken into consideration is the

amount equal to fifty percent of the monthly wages. Therefore

to deduct 50% of the monthly wages of the deceased and

apply multiplier with relevant factor, the Commissioner ought

to have taken income at Rs.11,039/- (22,078x50%). Thus the

substantial question of law is answered accordingly.

Reg. Substantial Question Nos. 1 & 2 in M.F.A.No.8629/2022:

18. As per the service certificate Ex.P6, the date of

birth of the deceased was 30.12.1958. Incident in question

took place on 10.03.2014. As per the date of the said incident,

the employee had completed age of 55 years. Therefore

consideration of age at 56 years by the Commissioner is

erroneous. The age ought to have been considered at 55

years. For the age of 55, the relevant factor as per Schedule

IV of the Act is Rs.135.56/-. Therefore total compensation is

Rs.11,039 x 135.56/- = Rs.14,96,446.84/- rounded off to

Rs.14,96,447/-.

19. The accident in question took place on 10.03.2014.

As per Section 4A(3) of the Act, such compensation ought to

have been paid within one month from the date it falls due.

Thus compensation fell due on 09.04.2014. Whereas the

- 11 -

NC: 2024:KHC:44546-DB

employer deposited Rs.5,42,240/- before the Commissioner on

16.03.2018 i.e., close to four years after it fell due. Section

4A(3) of the Act which contemplates penalty in case of default,

reads as follows:

"4A. Compensation to be paid when due and penalty for default.- (1) Compensation under section 4

shall be paid as soon as it falls due.

(2) In cases where the employer does not accept the liability for compensation to the extent claimed, he shall be bound to make provisional payment based on the extent of liability which he accepts, and, such

payment shall be deposited with the Commissioner or made to the employee, as the case may be, without prejudice to the right of the employee to make any further claim.

(3) Where any employer is in default in paying the compensation due under this Act within one month from the date it fell due, the Commissioner shall-

(a) direct that the employer shall, in addition to the amount of the arrears, pay simple interest thereon at the rate of twelve per cent, per annum or at such higher rate not exceeding the maximum of the lending rates of any scheduled bank as may be specified by the Central Government, by notification in the Official Gazette, on the amount due; and

(b) if, in his opinion, there is no justification for the delay, direct that the employer shall, in addition to the amount of the arrears and interest thereon, pay a further sum not exceeding fifty per cent, of such amount by way of penalty:

- 12 -

NC: 2024:KHC:44546-DB

Provided that an order for the payment of penalty shall not be passed under clause (b) without giving a reasonable opportunity to the employer to show cause why it should not be passed.

Explanation.- For the purposes of this sub-section, "scheduled bank" means a bank for the time being included in the Second Schedule to the Reserve Bank of India Act, 1934 (2 of 1934).

3A. The interest and the penalty payable under sub-section (3) shall be paid to the employee or his dependant, as the case may be."

20. Learned Counsel for the claimant relying on the

above provision and the judgment of the Hon'ble Supreme

Court in Shobha's case referred to supra submits that the

Commissioner ought to have levied penalty of 50%. First of all

the provision itself clearly states that the Commissioner can

impose penalty not exceeding 50%. Therefore 50% is not the

rate fixed, but is the upper limit for awarding penalty. The

Commissioner has to appreciate justification offered by the

employer. Only justification offered by RW.1 was that they

found the death to be suspicious and therefore they held

enquiry. Only after receiving Enquiry Committee's report, they

can deposit the amount. To show that they had independent

enquiry and that occupied four years time, nothing was placed

on record. Therefore the Commissioner was not justified in

- 13 -

NC: 2024:KHC:44546-DB

imposing penalty of Rs.5,000/- for such inordinate delay. It is

true the deceased was employee of Railways itself and it

should have empathy for their employee and his family. But at

the same time, funds of the railways are also public funds. For

the lapses on the part of some administrative officers, railways

should not be unduly penalized. Balance has to be struck

between both. Therefore, we find awarding penalty of

Rs.25,000/- on that head meets the ends of justice. The

judgment of the Hon'ble Supreme Court in Shobha's case

referred to supra is not applicable to the facts of the present

case and the just compensation payable is as follows:

       Sl.               Particulars            Compensation
       No.                                          in Rs.
        1.    Compensation under Section 4         14,96,447/-
        2.    Penalty                                 25,000/-
        3.    Funeral expenses                         5,000/-
        4.    Costs                                    5,000/-
                           Total                  15,31,447/-


      21.    Therefore    the   total     compensation   awarded    is

Rs.15,31,447/-.     The      compensation       awarded     by     the

Commissioner is Rs.17,37,079/-. Therefore, the compensation

payable is reduced by Rs.2,05,632/-(17,37,079 - 15,31,447).

The aforesaid compensation shall carry interest at 12% per

annum from the date of the accident till its deposit.

- 14 -

NC: 2024:KHC:44546-DB

22. For the aforesaid reasons, both appeals deserve to

be allowed in part. Hence the following:

ORDER

The appeals are allowed in part.

The petition in E.C.A.No.121/2018 is modified as follows:

The claimant is awarded compensation of Rs.15,31,447/-

with interest thereon at 12% per annum from the date of

accident till its realization.

The order of the Commissioner with regard to release of

the amount and the investment is maintained.

The amount in deposit and the trial Court records shall

be transmitted to the Commissioner forthwith.

In view of disposal of the appeals, pending IAs stood

disposed of accordingly.

Sd/-

(K.S.MUDAGAL) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

KSR

 
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 : MAIMS

 
 
Latestlaws Newsletter