Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Sunil And Ors
2025 Latest Caselaw 2505 Kant

Citation : 2025 Latest Caselaw 2505 Kant
Judgement Date : 17 January, 2025

Karnataka High Court

The Divisional Manager vs Sunil And Ors on 17 January, 2025

                                             -1-
                                                         NC: 2025:KHC-K:263
                                                    MFA No. 200430 of 2019




                              IN THE HIGH COURT OF KARNATAKA,
                                     KALABURAGI BENCH
                          DATED THIS THE 17TH DAY OF JANUARY, 2025
                                           BEFORE
                             THE HON'BLE MR. JUSTICE C M JOSHI

                        MISC. FIRST APPEAL NO.200430 OF 2019 (WC)
                   BETWEEN:
                   THE DIVISIONAL MANAGER
                   ORIENTAL INSURANCE CO. LTD,
                   OPP: MINI VIDHANA SOUDHA STATION ROAD,
                   KALABURAGI-585102
                                                               ...APPELLANT
                   (BY SRI. MANVENDRA REDDY, ADVOCATE)
                   AND:

                   1.   SUNIL S/O CHANBAS UPASE
                        AGE: 48 YEARS OCC: AGRICULTURE
                   2.   DATTATRAYA S/O CHANBAS UPASE
                        AGE: 22 YEARS OCC: STUDENT
                   3.   LAXMIBAI W/O SUNIL UPASE
                        AGE: 46 YEARS OCC: HOUSEHOLD
                        ALL R/O: VILLAGE JAWALI
Digitally signed
by LUCYGRACE
                        TQ: LOHARA DIST: USMANABAD (M.S)
Location: HIGH          NOW RESIDING AT VILLAGE MANGALORE
COURT OF
KARNATAKA               TQ: BASAVAKALYAN DIST: BIDAR-585 411
                   4.   RAJKAMALA TRANSPORT MR. D.H. JOSHI
                        AGE: MAJOR OCC: BUSINESS AND OWNER OF
                        CONTAINER LORRY BEARING NO.AP-10/V-9675,
                        R/O: 2-3-42/52/1, 2ND FLOOR,
                        MAITHRI ARCADE M.G. ROAD,
                        RANI GUNJ,
                        SECUNDRABAD-500003
                        (TELEGANA STATE)
                                                           ...RESPONDENTS

                   (NOTICE TO R1 TO R4 SERVED, BUT UN-REPRESENTED)
                                  -2-
                                              NC: 2025:KHC-K:263
                                        MFA No. 200430 of 2019




     THIS MFA IS FILED UNDER SECTION 30 (1) OF E. C. ACT,

PRAYING TO CALL FOR THE RECORDS AND SET ASIDE THE

JUDGMENT AND AWARD DATED 12.12.2018 PASSED BY THE

SENIOR CIVIL JUDGE AND COMMISSIONER FOR EMPLOYEES

COMPENSATION ACT, BASAVAKALYAN IN ECA.NO.15/2016 BY

ALLOWING THE APPEAL AS PRAYED FOR AND ETC.,


     THIS APPEAL HAVING BEEN HEARD AND RESERVED ON

09.01.2025, COMING ON FOR PRONOUNCEMENT OF JUDGMENT

THIS DAY, THE COURT DELIVERED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE C M JOSHI


                       ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE C M JOSHI)

This appeal is directed against the judgment and

award passed by the learned Senior Civil Judge and

Commissioner for Workmen's Compensation

Basavakalyan, in ECA.No.15/2016 dated 12.12.2018,

whereby the liability to pay the compensation was

fastened upon the insurance company.

NC: 2025:KHC-K:263

02. The parties would be referred as per their ranks

before the Commissioner.

03. The brief facts of the case are that the

deceased - Khandesh was working on the lorry bearing

Reg.No.AP-10-V-9675 belonging to the respondent No.1 -

Transport Company and insured by the respondent No.2 -

Insurance Company. On 05.03.2011 the deceased -

Khandesh was on the loaded lorry and was on the way to

Mumbai from Hyderabad, when near Handral village on

N.H.9, in the wee hours of 06.03.2011 the deceased -

Khandesh was driving the same and he failed to control

and dashed to a road side Tree, due to which he sustained

injuries and died at the spot. The petitioners who are the

parents and brother of the deceased filed the claim

petition contending that they are entitled for the

compensation under Section 10 of the Employees

Compensation Act.

NC: 2025:KHC-K:263

04. The respondents No.1 and 2 who are the owner

and insurer of the lorry appeared before the Commissioner

and filed their written statement / objections.

05. The respondent No.1 contended that there was

no such relation of employee and employer with the

deceased. It is denied that the deceased - Khandesh was

the driver of the lorry owned by it, but on the other hand,

the driver was Govind, who was also on the same lorry

and succumbed to the injury on the way to the Hospital. It

was admitted that Govind was the lorry driver and he was

engaged on contract basis and used to take the lorry from

one place to another place for a certain contractual

amount and he was a driver on call. Therefore, if at all

Govind had engaged the deceased - Khandesh it is not to

their knowledge and they are not liable. However, it is

admitted that the said lorry had met with an accident and

the said lorry was insured with respondent No.2 -

insurance company. It was also contended that earlier

MVC.No.269/2012 was filed by the petitioners, the same

NC: 2025:KHC-K:263

was resisted by the respondents and later it was dismissed

for non-prosecution. Therefore, the present petition is not

maintainable.

06. The respondent No.2 - insurance company

contended that when the respondent No.1 has denied jural

relationship of employee and employer, it is not bound to

indemnify the respondent No.1. It was also contended that

the terms and conditions of the policy are violated by the

respondent No.1 and its driver. Therefore, the liability

against the respondent No.1 is to be absolved. It is

contended that the deceased - Khandesh, who was driving

the lorry was not having any driving license as may be

found from the police papers. The petition though filed

under the Employees Compensation Act, involves a motor

vehicle policy and as such it may be permitted to take all

defence available to the owner under the policy and M.V.

Act.

NC: 2025:KHC-K:263

07. On the basis of the above contentions, the

following issues were framed by the Tribunal.

1. Whether the petitioners prove that the deceased -

Khandesh s/o Sunil Upase was workmen under the

Respondent No.1 as defined under Employees'

Compensation Act.?

2. Whether the petitioners prove that the said deceased

- Khandesh s/o Sunil Upase died on account of

injuries sustained in accident, which was occurred

during the course of his employment under

respondent No.1.?

3. Whether the petitioners prove the age of the

deceased and monthly wages as asserted.?

4. Whether the petitioners are entitled for

compensation.? If so, what an extent and from whom

they are entitled.?

5. What order or award.?

NC: 2025:KHC-K:263

08. The petitioner No.1 was examined as PW.1 and

Ex.P.1 to 17 were marked. The manager of the respondent

No.1 was examined RW.1 and Ex.R.1 to 4 were marked.

The respondent No.2 - insurance company did not lead

any evidence. After hearing both the sides, the Tribunal

answered the issues framed in the affirmative and

awarded the compensation of Rs.11,16,850/- and directed

the respondent No.2 - insurance company to pay the

same.

09. Being aggrieved by the said judgment, the

respondent No.2 - insurance company is before this Court.

10. On the appeal being heard, the following

substantial questions of law framed by this Court on

19.02.2024.

I. Whether the Commissioner for Employees Compensation Act was justified in law by fastening liability on the appellant insurance company, though the respondent No.1 owner of the vehicle seriously disputed the jural relationship of deceased - Khandesh, but the authorized person executed the indemnity

NC: 2025:KHC-K:263

bond before the concerned police admitted that the deceased - Khandesh was employee of respondent No.1 as a cleaner, as such he has disbelieved the version of respondent No.1 and held that the Khandesh was a driver and died during the course of employment and more particularly the owner of vehicle has denied the relationship.?

II. Whether the Commissioner for Employees Compensation Act was justified in fastening liability holding in view of Sections 3 and 5 of the M.V. Act that no person shall drive motor vehicle in any public place unless he holds effective D.L. issued to him authorizing him to drive the vehice. Driving license defined in Section 2 (1) of M.V. Act to mean the license issued by a competent authority under Chapter II, authorizing the person specified therein to driver, otherwise than as a learner, a motor vehicle or a motor vehicle of any specified class or description, Goods carriage has been defined in Section 2 (14) to mean any motor vehicle constructed or adapted for use solely for the carriage of goods, or any motor vehicle not so constructed of adapted when used for the carriage of goods.?

NC: 2025:KHC-K:263

11. The respondents No.1 to 3 did not appear

despite notice being served by substituted service and

respondent No.4 did not appear despite sufficient service.

12. The arguments advanced by the learned

counsel for the appellant is heard.

13. The learned counsel appearing for the appellant

Sri. Manvendra Reddy would submit that the policy being

Motor Vehicle Policy, is subject to the conditions therein. It

is submitted that the deceased - Khandesh was not having

any driving license at the time of the accident. Therefore,

there is gross violation of the terms and conditions of the

policy. This aspect is not disputed by the respondent No.4

- owner of the vehicle. On the other hand, he denies the

fact that the deceased - Khandesh was on the said lorry

as a cleaner. He submits that the police papers would

show that the main driver is Govind, while he was

sleeping, the deceased - Khandesh drove the lorry and

caused the accident. The said deceased - Khandesh was

cleaner of the said lorry. Therefore, there being violation

of the conditions of the policy, the appellant is not liable to

pay any compensation.

- 10 -

NC: 2025:KHC-K:263

14. His second prong of the argument is that the

Commissioner failed to see that the notification issued

under Section 4 (1B) of the E. C. Act, restrict the income

to be taken at Rs.8,000/- per month. Therefore, the

Commissioner erred in adopting the income of Rs.10,000/-

per month.

15. Thirdly, he contends that the accident occurred

in the year 2011 and the present petition is filed in the

year 2016, thereby it is beyond the permissible time.

Hence, on all these counts, the impugned judgment is

erroneous.

16. It is pertinent to note that though the

respondent No.1 - owner of the vehicle had denied the

jural relationship of employee and employer, it is

necessary to note that the Commissioner relying on

Ex.P.12 - indemnity bond executed by an official of the

respondent No.1, came to the conclusion that there exists

the relationship of the employee and employer. A perusal

of Ex.P.12 would disclose that one S. Mallikarjun Rao

- 11 -

NC: 2025:KHC-K:263

claiming himself to be the Senior Manager at Rajkamal

Transport, at Hyderabad and power-of-attorney holder of

the owner of the vehicle, got the vehicle release by

executing a bond. In the said document it was admitted

that the lorry driver was one Govind Godke and the

deceased - Khandesh was the cleaner. In the same

document, there is no mention as to in what capacity the

deceased - Khandesh was on the vehicle. Therefore,

without further elaboration it would suffice to say that the

jural relationship, having been admitted by an official of

respondent No.1, a subsequent denial is not admissible

and as such, the conclusion by the learned Commissioner

is proper in that regard. The second point of first

substantial question of law, depends on the valid Driving

License of the deceased, which is dealt under second

substantial question.

17. The perusal of the complaint at Ex.P.2, the

statement of one of the witness who was companion driver

of another vehicle at Ex.P.7 and the Mahazar and the

- 12 -

NC: 2025:KHC-K:263

other documents categorically mention that the lorry was

loaded with chemical barrels and several lorries started

from Hyderabad together. It was stated that Govinda was

the driver and the deceased - Khandesh was the cleaner.

It is also stated that the deceased - Khandesh was driving

the vehicle and Govinda was sleeping in the cabin at the

time of accident. The charge-sheet, which is at Ex.P.11 do

not mention anything about the driving license.

18. It is pertinent to note that the testimony of the

RW.1 - Mallikarjun Rao shows that he is unaware about

the deceased - Khandesh and he never stated anything

about the driving license. Therefore, when RW.1 and the

petitioners have failed to establish that there was a valid

driving license, it has to be held that the terms and

conditions of the policy are violated. It is also pertinent to

note that a suggestion made by the petitioners that he is

deposing false in order to avoid the payment of

compensation as the deceased - Khandesh is not having

valid driving license was denied by him.

- 13 -

NC: 2025:KHC-K:263

19. Thus, it is clear that the primary burden of the

petitioners that the deceased - Khandesh was having valid

driving license, is not established. Evidently, the fact that

the deceased - Khandesh was driving the lorry is not in

dispute. Therefore, it was incumbent upon the petitioners

to show that the deceased - Khandesh had a valid driving

license, but such burden having not been discharged by

them, it has to be held that there is no such driving

license.

20. In view of violation of terms and conditions of

the policy, it is the respondent No.1 - owner of the vehicle

which is liable to pay the compensation, subject to the

other contentions raised. In that view of the matter, the

learned Commissioner was not justified in fastening the

liability on the respondent No.2 - insurance company.

21. It is relevant to note that the contention of the

respondent No.1 - owner that it was unaware of the fact

that the deceased - Khandesh was taken as a cleaner by

Govinda also is not permissible, for the simple reason that

though Govind being the contract employee, had engaged

the deceased - Khandesh itself would result in the

- 14 -

NC: 2025:KHC-K:263

respondent No.1 being principle employer. Therefore, this

argument of the respondent No.1 was impermissible even

if the RW.1 had not admitted the jural relationship in

Ex.P.12.

22. The next aspect is whether the petition was

barred by time. Obviously, the petitioners had approached

the MACT under Section 166 of the M.V. Act and such

petition was not pursued by them. The copy of the order

sheet of the MACT, produced at Ex.R.4 would show that

the petition was dismissed with liberty to approach the

W.C. Court. In that view of the matter, when the liberty

was given, the time consumed before the MACT till

05.03.2014 has to be excluded. Hence, the ground of

resjudicata was rightly negated by the Commissioner.

23. In that view of the matter, the appellant -

insurance company being bound by the provision of the

M.V. Act, 1988 and the terms and condition of the policy is

justified in seeking absolvement from liability. Hence,

second substantial question of law is answered in

negative.

- 15 -

NC: 2025:KHC-K:263

24. The third last of the case, as contended by the

learned counsel for the appellant is that the commissioner

erred in holding the income at Rs.10,000/- per month

though, the petitioners contended that it is Rs.8,000/- per

month. It is pertinent note that the notification issued by

the Ministry of Labour and Employment, Government of

India dated 31.05.2010 limits the wages that could be

taken under the provisions of Section 4 of the E.C. Act to

Rs.8,000/- per month. Therefore, the Commissioner erred

in holding the income at Rs.10,000/-. The compensation

would workout to Rs.8,000/- x 50% x 221.37 =

Rs.8,85,480/- by taking the appropriate factor as per

Schedule IV for the age of 22 years. In addition to it, the

petitioners are also entitled for a sum of Rs.10,000/-

towards the funeral expenses.

25. In view of the above discussion, the appeal

deserves to be allowed. Hence, the following;

- 16 -

NC: 2025:KHC-K:263

ORDER

I. The appeal is allowed.

II. The appellant - insurance company is absolved from

paying the compensation amount.

III. The owner of the lorry, the respondent No.4 herein is

directed to pay the compensation to the respondents

No.1 to 3.

IV. The compensation is re-assed at Rs.8,95,480/-

instead of Rs.11,16,850/- awarded by the

Commissioner.

V. The rest of the order in respect of interest and

deposit, passed by the Commissioner, remain

unaltered.

Sd/-

(C M JOSHI) JUDGE

KJJ

AK

 
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