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

The General Manager vs M/S.National Insurance Company
2023 Latest Caselaw 9825 Mad

Citation : 2023 Latest Caselaw 9825 Mad
Judgement Date : 8 August, 2023

Madras High Court
The General Manager vs M/S.National Insurance Company on 8 August, 2023
                                                                         C.M.A.No.1392 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 08.08.2023

                                                    CORAM :

                                  THE HONOURABLE MR.JUSTICE SUNDER MOHAN

                                              C.M.A.No.1392 of 2022
                                            and C.M.P.No.10176 of 2022

                  The General Manager,
                  Thiasola Estate,
                  Thiasola Post,
                  The Nilgiris District – 643 230                                 ...Appellant

                                                        Vs.

                  1.M/s.National Insurance Company
                    Betboard, Coonoor,
                    The Nilgiris District – 643 101.

                  2.J.Nagamma
                                                                             ...Respondents
                  Prayer: This Civil Miscellaneous Appeal is filed under Section 30 of
                  Workmen's Compensation Act, 1923, as amended by Act of 1984, against the
                  portion of the award directing the appellant herein to pay interest on
                  compensation amount Rs.4,13,537/- from the date of accident to till date of
                  deposit passed by the Workmen Compensation Commissioner, Coonor in
                  E.C.No.187/2017 dated 26.11.2018.

                  _____
                  1/10



https://www.mhc.tn.gov.in/judis
                                                                             C.M.A.No.1392 of 2022

                                         For Appellant     : Mr.K.Lavan


                                         For Respondents : Mrs.Sreevidhya for R1
                                                           No appearance for R2

                                               JUDGMENT

This appeal challenges the award passed by the learned Workmen

Compensation Commissioner, Coonoor in EC.No.187 of 2017 dated

26.11.2018, directing the appellant herein to deposit interest for the

compensation amount at the rate of 12% p.a., from the date of accident till

payment.

2. (a) The appellant is the employer of the second respondent's

husband. The employee while working in Thiasola Estate, died on

03.05.2015.

(b) The second respondent claimed compensation against the appellant

herein and the first respondent who is the insurer stating that the deceased

died during the course of the employment; that the Workmen Compensation

Commissioner, Coonoor (hereinafter referred to as Commissioner for the sake

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

of convenience) held that the deceased died due to stress and strain involved

in the employment and therefore, the second respondent was entitled

compensation. The Commissioner directed the first respondent/Insurance

Company to pay a sum of Rs.4,13,537/- as compensation to the second

respondent. The Commissioner also directed the appellant to pay the interest

for the said compensation amount since it held that the first respondent was

not liable to pay interest as per the terms of the policy.

3. Aggrieved by the direction issued by the Commissioner to the

appellant to deposit the interest on the compensation, the appellant has filed

the above appeal.

4. The learned counsel for the appellant, submitted that it is true that

the Insurance Policy did not cover the liability of the insured for interest and

penalty; that however, in the instant case, the Insurance Company had

contested the claim petition and even denied the policy; that therefore,

the delay occurred only due to the act of the first respondent/Insurance

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

Company and hence, the appellant cannot be made liable to pay interest for

the compensation. The learned counsel relied upon the Judgment of Rajasthan

High Court in Oriental Insurance Co. Ltd Vs. Vilas Devi and others reported

in 2001 ACJ 950 in support of his submission. The learned counsel further

submitted that in any event, the direction to pay the interest on the date of

accident is erroneous and that the appellant would only liable to pay interest

from the date of claim petition as held by this Court in Velu Ammal, Minor

Vs. Sri Krishna Agencies and United reported in 2007 (3) CTC 378 in

support of his submission.

5. Per Contra, the learned counsel for the first respondent/Insurance

Company submitted that the terms of the policy are clear and the appellant is

bound by the terms; that the learned Commissioner, had extracted the terms

of the policy and rightly held that the Insurance Company is not liable to pay

interest; that there is no reason to interfere with the said finding and hence,

prayed for dismissal of the appeal.

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

6. Though notice has been served on the second respondent, none has

entered appearance on her behalf.

7. This Court finds that as per the terms of the policy under the head

Exclusions, the following Clause is found:-

“This Policy shall not cover liability of the insured: “(d) For interest and /or penalty imposed on the insured under law or otherwise.”

8. However, it is the case of the appellant that since the delay was

caused by the Insurance Company due to an unfair denial of the claim,

the appellant is not liable to pay the interest. It is seen from the records that

the appellant remained ex-parte before the Commissioner. The appellant

ought to have participated in the proceedings before the Commissioner, if it

was their case that the Insurance Company/first respondent's denial of the

claim was unjust. Be that as it may. Merely because, the Insurance Company

had filed a counter and contested the claim petition, it cannot be said that they

were responsible for the delay in the award of compensation. The parties are

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

bound by the terms of the policy, as per which, the first respondent would not

be liable to pay interest. Hence, the submission of the learned counsel for the

appellant that the delay is only due to the first respondent and hence, they are

not liable to pay interest cannot be accepted.

9. As regards the second submission of the learned counsel for the

appellant that interest from the date of claim petition and not from the date of

accident, this Court finds that the larger Bench of this Court in Branch

Manager, United India Insurance Co. Ltd., Vs. Nagammal and others has

held that the interest has to be calculated from 31st day after the accident and

hence, the appellant is liable to pay interest from the said date.

10. Therefore, this Court is of the view that the direction issued to the

appellant cannot be faulted. Thus, there is no merit in the instant appeal,

hence, this Civil Miscellaneous Appeal deserves to be dismissed.

The appellant is liable to pay the award amount of Rs.2,00,810/- together

with interest at 7.5% per annum from the date of the award till the date of

payment.

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

11. In the result, this Civil Miscellaneous Appeal is dismissed.

No Costs.

08.08.2023

dk Index: Yes/No Neutral Citation: Yes / No

Copy to:-

1.The Workmen Compensation Commissioner, Coonoor.

2. The Section Officer, VR Section, High Court of Madras, Chennai – 104.

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

SUNDER MOHAN, J.

dk

C.M.A.No.1392 of 2022 and C.M.P.No.10176 of 2022

08.08.2023

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

CMA No.1392 of 2022

SUNDER MOHAN, J.

This appeal has been listed today under the caption 'for being mentioned', since the learned counsel for the appellant submitted that there are certain typographical errors in the order dated 08.08.2023 made in CMA No.1392 of 2022. He further submitted that in paragraph No.10, instead of the word 'interest', it is stated as 'award' and the interest of 7.5% per annum on the interest amount is stated to be payable from the date of award and it has to be actually from the date of deposit i.e. 18.05.2019.

2. In view of the above, Registry is directed to replace paragraph No.10 as follows and issue a fresh order copy, forthwith.

“10. Therefore, this Court is of the view that the direction issued to the appellant

_____

https://www.mhc.tn.gov.in/judis C.M.A.No.1392 of 2022

cannot be faulted. Thus, there is no merit in the instant appeal, hence, this Civil Miscellaneous Appeal deserves to be dismissed. The appellant is liable to pay the interest amount of Rs.2,00,810/- together with interest at 7.5% per annum on the said amount which become payable on 18.05.2019 (i.e., the date of deposit of the award amount by the Insurance Company) from the said date i.e., 18.05.2019 till the date of payment.”

04.10.2023

dk/ars

_____

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