Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Branch Manager vs N.Raja ...R-1/Petitioner
2021 Latest Caselaw 23917 Mad

Citation : 2021 Latest Caselaw 23917 Mad
Judgement Date : 6 December, 2021

Madras High Court
The Branch Manager vs N.Raja ...R-1/Petitioner on 6 December, 2021
                                                                          C.M.A.(MD).Nos. 814 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED : 06.12.2021

                                                       CORAM :

                                  THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                            C.M.A.(MD).No. 814 of 2021
                                                      and
                                            C.M.P.(MD) No.7509 of 2021


                  The Branch Manager,
                  M/s.National Insurance Company Limited,
                  Branch Office No.II, 1st Floor,
                  Jerom Building, Fort Station,
                  Trichy-620 002.                                       ...Appellant


                                                          Vs.

                  1.N.Raja                                              ...R-1/Petitioner

                  2.M.Poomani                                     ...R-2/1st Respondent


                  PRAYER: Civil Miscellaneous Appeal filed under Section 173 of Motor
                  Vehicles Act, 1988, to set aside the Award dated 30.04.2021 made in E.C.No.
                  7 of 2017 on the file of the Commissioner of Workmen Compensation
                  (Deputy         Commissioner   of   Labour), Trichy     and   allow       this   Civil
                  Miscellaneous Appeal.




                 1/7
https://www.mhc.tn.gov.in/judis
                                                                           C.M.A.(MD).Nos. 814 of 2021

                                                        ORDER

This Civil Miscellaneous Appeal has been filed to set aside the

Judgment and Decree dated 30.04.2021 made in E.C.No.7 of 2017 on the file

of the Commissioner of Workmen Compensation (Deputy Commissioner of

Labour), Trichy.

2.It is submitted that the petitioner was working as a Loadman in the

Lorry owned by AP oil mill run by the second respondent. It is a case of

accident, which took place on 24.09.2015, at about 07.30 p.m., when the first

respondent N.Raja was travelling in the loaded Lorry bearing Registration

No.TN-45-AK-7315 with one Karthick who is the Driver of the load vehicle,

travelling from Thanjavur to Trichy road, near Thuvakudi Toll Plaza, the

Loaded Lorry dashed against a vehicle running in front them and the first

respondent N.Raja and the Driver Karthick were sustained multiple grievous

injuries over their body and fracture in hands and legs. They were taken to

the Government Hospital, Thuvakudi, Government Hospital, Trichirappalli

and referred to Thillainagar Trichi Medical Centre for treatment as inpatient.

3.The first respondent herein / claimant has filed a petition in E.C.No.7

of 2017 before the Commissioner of Workmen Compensation (Deputy

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos. 814 of 2021

Commissioner of Labour), Trichy, seeking compensation.

4.Before the Tribunal, on the side of the claimants two witnesses were

examined as P.Ws.1 and 2 and marked ten documents as Exs.P.1 to P.10. One

exhibit marked as Ex.R.1.

5.The Tribunal, after considering the pleadings, oral and documentary

evidences and the arguments of the counsel for the claimant and the

insurance company and also on appreciating the evidences on record, held

that the accident occurred only, due to the negligence of the Driver of the

Loaded Lorry and the insurance company is liable to compensate to the

petitioner herein / claimant and directed the appellant/insurance company to

pay a sum of Rs.2,35,926/- (Rupees Two Lakhs Thirty Five Thousand Nine

Hundred and Twenty Six only) as compensation in E.C.No.7 of 2017.

6.The appellant/insurance company has filed the present appeal against

the award passed by the tribunal.

7. Heard on either side. Perused the material documents available on

record.

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos. 814 of 2021

8. The Insurance company filed this appeal to set aside the award in

E.C.No.7 of 2017 dated 30.04.2021 on the file of the Deputy Commissioner

of Labour, Trichy, on the ground that the relationship between the first

respondent and the injured is not admitted and the injured is not an employee

of the first respondent. But as per Ex.P1, the First Information Report, the

injured was working as loadman in the AP Oil Mill run by the second

respondent. Even in the First Information Report and also as per the

Registration Certificate Ex.P.3, the vehicle involved in the accident bearing

registration No.TN 45 AK 7315 belongs to the second respondent. The

Registration Certificate of the vehicle also in the name of the second

respondent. The vehicle was also insured under the appellant. No contract

evidence let in by the insurance company. There is no ground regarding the

quantum. So as per the Ex.P1 and Ex.P3, the first respondent/claimant

proved that he is the employee under the second respondent herein. The

Deputy Commissioner of Labour, Trichy, has rightly fixed the liability on the

appellant and allowed the petition in E.C.No.7 of 2017.

9.It is very clear from the materials on record that the second

respondent is liable to pay compensation to the first respondent for the

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos. 814 of 2021

injuries sustained by him. Therefore, this Court is of the view that the award

of the Commissioner of Workmen Compensation (Deputy Commissioner of

Labour), Trichy, is confirmed and the petitioner herein, is directed to deposit

a sum of Rs.2,35,926/-(Rupees Two Lakhs Thirty Five Thousand Nine

Hundred and Twenty Six only) as compensation to the first respondent

herein. After depositing the award amount, the first respondent /claimant is

entitled to withdraw the award amount.

10.Accordingly, this Civil Miscellaneous Appeal is dismissed. No

Costs. Consequently, connected miscellaneous petition is closed.

                  Index :Yes/No                                             06.12.2021
                  Internet:Yes/No

                  pnn

Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

To Commissioner of Workmen Compensation (Deputy Commissioner of Labour),

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos. 814 of 2021

Trichy.

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos. 814 of 2021

S.ANANTHI, J.

pnn

Order made in C.M.A.(MD).No. 814 of 2021 and C.M.P.(MD) No.7509 of 2021

06.12.2021

https://www.mhc.tn.gov.in/judis

 
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