Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gnansekaran vs Amaravathi
2025 Latest Caselaw 4304 Mad

Citation : 2025 Latest Caselaw 4304 Mad
Judgement Date : 24 March, 2025

Madras High Court

Gnansekaran vs Amaravathi on 24 March, 2025

                                                                                            C.M.A.(MD)No.588 of 2022


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 24.03.2025

                                                             CORAM:

                                  THE HONOURABLE MRS.JUSTICE R.KALAIMATHI

                                               C.M.A.(MD)No.588 of 2022
                                                        and
                                               CMP(MD)No.5037 of 2022

                     Gnansekaran                                                         ... Appellant

                                                                   vs.

                     1. Amaravathi

                     2. Chinnathambi                                                    ... Respondents

                     PRAYER: Civil Miscellaneous Appeal is filed under Section 30(1) of
                     Workmens Compensation Act, to set aside the award dated 31.08.2021
                     received on 22.09.2024 made in E.C.No.135 of 2016 on the file of the
                     Commissioner Employee's Compensation (JCL), Trichy.




                                    For appellant                  : Mr.G.Mohan Kumar

                                    For R-1 & R-2                  : Mr.D.Ramesh Kumar




                     1/6
https://www.mhc.tn.gov.in/judis               ( Uploaded on: 26/03/2025 05:18:50 pm )
                                                                                             C.M.A.(MD)No.588 of 2022




                                                            JUDGMENT

This Civil Miscellaneous Appeal has been preferred by the Employer

against the award dated 31.08.2021 made in E.C.No.135 of 2016 on the file

of the Commissioner Employee's Compensation (JCL), Trichy.

2. Heard the learned Counsel for the appellant and perused the records.

3. The father and mother of deceased Rathinam filed a claim petition

before the Commissioner of Employee's Compensation (JCL), Trichy, in

E.C.No.135 of 2016, by stating that on 02.11.2015 at about 09.00 a.m, when

their daughter was working in the respondent's factory, namely, Sri Sairam

Industries, at about 03.30 p.m, due to snake bite, she was admitted in the

hospital and thereafter, she died. As the death occurred on account of

employment, claim petition was filed claiming compensation of Rs.

10,00,000/-.

4. Upon consideration, the Commissioner Employee's Compensation

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/03/2025 05:18:50 pm )

(JCL), Trichy, held that the accident occurred on account of employment and

it was concluded that as the deceased was working in the respondent's factory,

the claimants are entitled for compensation and it was quantified at

Rs.6,57,280/- with 12% interest payable from the date of occurrence.

5. The learned Counsel appearing for the appellant vehemently

contended that the deceased is not a workmen under Section 2(1)(n) of

Workmen Compensation Act and the accident did not occur inside the

premises of the respondent's factory. It is his further argument that the age,

income and quantum fixed by the authority are not correct.

6. It is the evidence of P.W.1 that the deceased Rathinam, who is the

daughter of claimants, had been working in the respondent's factory for about

10 years and on 02.11.2015 at about 03.30 p.m, during the course of

employment, due to snake bite, their daughter was taken to Pudukkottai

Government Hospital and thereafter, she died. It appears that the deceased

suffered snake bite during the course of employment. As per the principle of

notional extension of employers' premises, the place of accident has to be

construed as the place of duty, of the workman. Therefore, these details have

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/03/2025 05:18:50 pm )

also been conceded by R.W.1 when he was in the dock and the Commissioner

of Employee's Compensation, upon consideration has held that the accident

occurred during the course of employment.

7. The Commissioner has fixed the deceased salary at Rs.8,218/- based

on the Minimum Wages act. However, as per the Workmen Compensation

Act, the maximum salary that can be fixed as Rs.8,000/- and the

compensation is worked out as 50/100 x 8000 x 163.07 = Rs.6,52,280/-, for

the funeral expenses an amount of Rs.5,000/- is granted. In all, an amount of

Rs.6,57,280/- was ordered as compensation payable by the respondent at the

rate of 12% interest from the date of accident.

8. From the both side evidence and a careful perusal of the order, it is

pellucid that the accident occurred during the course of employment and as

ordered, the employer is liable to pay compensation. This Court does not fine

any perversity or infirmity in the said Order.

9. Based on the above said discussions and observations, this Civil

Miscellaneous Appeal stands dismissed. The Commissioner Employee's

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/03/2025 05:18:50 pm )

Compensation shall disburse the compensation amount to the claimants

herein, within a period of two (2) months from the date of receipt of a copy of

this judgment. No costs. Consequently, connected miscellaneous petition is

closed.





                                                                                          24.03.2025
                     NCC      : Yes/No
                     Index    : Yes / No
                     Internet : Yes / No
                     jbr




                     To

1. The Commissioner Employee's Compensation (JCL), Trichy.

2. The Section Officer, V.R. Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/03/2025 05:18:50 pm )

R.KALAIMATHI,J

jbr

Pre-delivery order made in

24.03.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/03/2025 05:18:50 pm )

 
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