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

Management Committee vs Basanti Baliarsingh And Others
2022 Latest Caselaw 5283 Ori

Citation : 2022 Latest Caselaw 5283 Ori
Judgement Date : 30 September, 2022

Orissa High Court
Management Committee vs Basanti Baliarsingh And Others on 30 September, 2022
                        IN THE HIGH COURT OF ORISSA AT CUTTACK
                                  FAO No.61 of 2022
                 Management Committee, Paradeep
                 Port, Paradeep                            ....           Appellant
                                              Mr. Anand Prakash Das, Advocate
                                            -versus-
                 Basanti Baliarsingh and Others            ....       Respondents
                             Mr. D.K. Mohapatra, Counsel for Respondents 1 & 2

                             CORAM:
                             SHRI JUSTICE B. P. ROUTRAY
                                         ORDER

30.9.2022 Order No.

04. 1. The matter is taken up through hybrid mode.

2. Heard Mr. A.P. Das, learned counsel for the Appellant and Mr. D.K. Mohapatra, learned counsel for claimant - Respondents 1 & 2.

3. Present appeal is directed against the impugned award dated 22nd November, 2021 passed by the learned Commissioner for Employee's Compensation-cum-Joint Labour Commissioner, Cuttack in E.C. Case No.248-D of 2017 wherein compensation to the tune of Rs.13,77,048/- including interest has been awarded on account of death of deceased Brajabandhu Baliarsingh arising out of and in course of his employment as Mazdoor under the Appellant's establishment.

4. While advancing challenge on behalf of the Appellant, it is contended that fixation of salary of the deceased at the higher limit of Rs.8000/- per month is illegal and further the employment of the deceased under the Appellant is not established.

5. On perusal of the impugned judgment it reveals that three witnesses were examined on behalf of the claimants to prove the death of the deceased arising out of and in course of his employment as Mazdoor. In addition to the same, the Mazdoor Identity card, medical documents, the death certificate of the deceased and his salary slips are marked in evidence. Based on all such evidences, the Commissioner came to the conclusion that the deceased died due to such injuries sustained to him arising out of and in course of his employment as Mazdoor under the Appellant. No flaw is seen in the approach of the Commissioner concluding as above.

6. The claimants have proved the remuneration of the deceased by adducing the salary slip under Ext.9 as well as through evidence of the co-workers. No evidence was led from the side of the appellant to rebut the same. In view of the prescription of limitation under the EC Act, the Commissioner has capped the monthly remuneration up to Rs.8000/- and accordingly he determined the compensation amount by applying multiplier factor 128.33. Without any illegality seen in the same, the direction of the Commissioner granting the compensation in favour of the claimants to the tune of Rs. 13,77,048/- is confirmed.

7. However, the subsequent orders of the learned Commissioner imposing further penalty are set aside.

8. In the result the appeal is dismissed. All the interlocutory applications stand disposed of.

( B.P. Routray) Judge M.K.Panda

 
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