Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co Ltd vs Madan Lal Saini And Anr
2024 Latest Caselaw 3674 Raj/2

Citation : 2024 Latest Caselaw 3674 Raj/2
Judgement Date : 9 May, 2024

Rajasthan High Court

United India Insurance Co Ltd vs Madan Lal Saini And Anr on 9 May, 2024

Author: Narendra Singh Dhaddha

Bench: Narendra Singh Dhaddha

[2024:RJ-JP:21762]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

                 S.B. Cross Objection (Civil) No. 1/2018

United India Insurance Company Ltd. Through Regional Manager,
93, Sapphire Center, Ajmer Road, Jaipur
                                                                       ----Petitioner
                                       Versus
1. Madan Lal Saini S/o Shri Mahadev Prasad Saini, By Caste Mali,
R/o Dhani Khanyawali, Village Nayan, Tehsil Shahpura, District
Jaipur
2. Gangasahay S/o Shri Laxminarayan, R/o 51 Tempo Stand,
Khatikon Ka Mohalla, Sanganer, Jaipur
                                                                     ----Respondent

Connected With S.B. Civil Miscellaneous Appeal No. 3747/2017 United India Insurance Company Ltd. Through Regional Manager, 93, Sapphire Center, Ajmer Road, Jaipur

----Petitioner Versus

1. Madan Lal Saini S/o Shri Mahadev Prasad Saini, By Caste Mali, R/o Dhani Khanyawali, Village Nayan, Tehsil Shahpura, District Jaipur

2. Gangasahay S/o Shri Laxminarayan, R/o 51 Tempo Stand, Khatikon Ka Mohalla, Sanganer, Jaipur

----Respondents

For Petitioner(s) : Mr. Nitesh Rawat, Adv. for cross objector/claimant For Respondent(s) : Mr. Ram Singh Bhati, Adv. for Insurance Company

HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA

Judgment

DATE OF JUDGMENT 09/05/2024

This Civil Misc. Appeal as well as S.B. Cross Objection (Civil)

No. 1/2018 have been filed against the judgment dated

[2024:RJ-JP:21762] (2 of 6) [XOBJC-1/2018]

27.03.2017 passed by learned Workmen Compensation

Commissioner, Jaipur District-II, Jaipur in claim case No.WCCNF

34/2010 titled as Madan Lal Saini Vs. Gangasahay & Anr., whereby

learned Commissioner has awarded a sum of Rs.78,608/-

alongwith interest @ 12% P.A. after a month from the date of

accident in favour of the claimant-respondent No.1 (for short 'the

claimant'). S.B. Cross Objection (Civil) No. 1/2018 has been filed

by the claimant/cross-objector, whereas S.B. Civil Miscellaneous

Appeal No. 3747/2017 has been filed by the Insurance Company.

S.B. Cross Objection (Civil) No. 1/2018:- Learned counsel for

the claimant/cross-objector submits that while passing the

impugned judgment, the Commissioner has not awarded the

amount under the head of meals, daily allowances, expenses

incurred on treatment, medicine, transportation, attendant

charges etc. Therefore, the impugned judgment needs to be

modified.

S.B. Civil Miscellaneous Appeal No. 3747/2017:- Learned

counsel for the Insurance Company submits that the incident took

place on 30.06.2009 but neither any FIR was lodged nor any

information was given in the concerned police station. Rather after

a lapse of more than 3 months, on 07.10.2009, the claimant

submitted an application in police station Shahpura, which evinces

that a false story was concocted by the claimant to get the

amount of compensation. He further submits that the

claimant/owner did not adduce the valid permit before the

Commissioner, whereas the vehicle implanted was a goods vehicle.

He further submits that neither driving license of the driver nor

[2024:RJ-JP:21762] (3 of 6) [XOBJC-1/2018]

any proof of employment of the claimant as a cleaner on the

offending vehicle was produced. Thus, appeal be allowed and

judgment dated 27.03.2017 passed by learned Commissioner be

set aside.

Heard counsel for the parties and perused the impugned

judgment including the documents available on the record.

In the considered opinion of this Court, the findings given by

the learned Commissioner are based on sound appreciation of

evidence and the same are not liable to be disturbed by this

Court.

In the opinion of this Court also, the learned Commissioner is

the last authority on facts as it has been held by the Hon'ble

Supreme Court in the case of Golla Rajanna Etc. (supra):

"8. Section 30 of the Act provides for appeal to the High Court. To the extent, the provision reads as follows;

30. Appeals.-(1) An appeal shall lie to the High Court from the following orders of a Commissioner, namely:

(a) an order awarding as compensation a lumpsum whether by way of redemption of a half-monthly payment or otherwise or disallowing a claim in full or in part for a lump sum;[(aa) an order awarding interest or penalty Under Section 4A;]

(b) an order refusing to allow redemption of a half-monthly payment;

(c) an order providing for the distribution of compensation among the dependants of a deceased workman, or disallowing any claim of a person alleging himself to be such dependant;

(d) an order allowing or disallowing any claim for the amount of an indemnity under the provisions of Sub-section (2) of Section 12; or

(e) an order refusing to register a memorandum of agreement or registering the

[2024:RJ-JP:21762] (4 of 6) [XOBJC-1/2018]

same or providing for the registration of the same subject to conditions:

Provided that no appeal shall lie against any order unless a substantial question of law is involved in the appeal and in the case of an order other than an order such as is referred to in Clause (b),unless the amount in dispute in the appeal is not less than three hundred rupees (Emphasis supplied)

10. Under the scheme of the Act, the workmen's Compensation Commissioner is the last authority on facts. The Parliament has thought it fit to restrict the scope of the appeal only to substantial question of law, being a welfare legislation. Unfortunately, the High Court has missed this crucial question of limited jurisdiction and has ventured to re-

appreciate the evidence and recorded its own findings on percentage of disability for which also there is no basis. The whole exercise made by the High Court is not within the competence of the High Court under Section 30 of the Act.

Similar view has been expressed by the Hon'ble Apex Court

in the case of North East Karnataka Transport Corporation (supra):

"9. At the outset, we may take note of the fact, being a settled principle, that the question as to whether the employee met with an accident, whether the accident occurred during the course of employment, whether it arose out of an employment, how and in what manner the accident occurred, who was negligent in causing the accident, whether there existed any relationship of employee and employer, what was the age and monthly salary of the employee, how many are the dependants of the deceased employee, the extent of disability caused to the employee due to injuries suffered in an accident, whether there was any insurance coverage obtained by the employer to cover the incident etc. are some of the material issues which arise for the just decision of the Commissioner in a claim petition when an employee suffers any bodily injury or dies during the course of his employment and he/his LRs sue(s) his employer to claim compensation under the Act.

[2024:RJ-JP:21762] (5 of 6) [XOBJC-1/2018]

10. The aforementioned questions are essentially the questions of fact and, therefore, they are required to be proved with the aid of evidence. Once they are proved either way, the findings recorded thereon are regarded as the findings of fact.

11. The appeal provided under Section 30 of the Act to the High Court against the order of the Commissioner lies only against the specific orders set out in clauses (a) to (e) of Section 30 of the Act with a further rider contained in the first proviso to the section that the appeal must involve substantial questions of law.

12. In other words, the appeal provided under Section 30 of the Act to the High Court against the order of the Commissioner is not like a regular first appeal akin to Section 96 of the Code of Civil Procedure, 1908 which can he heard both on facts and law. The appellate jurisdiction of the High Court to decide the appeal is confined only to examine the substantial questions of law arising in the case. In "M/s Krishna Weaving Mills, Ajmer Vs. Smt. Chandra

Bhaga Devi wide of Mool Chand & Anr.", reported in 1985(1) WLN

455, this Court while dealing with Workmen's Compensation Act

has laid down law that unless there is a question of public

importance and there is no final interpretation available while the

substantial question of law is arising, the appeal under the

Workmen's Compensation Act cannot been entertained. Relevant

portion of the judgment reads as follows:-

"8. Moreover, under S. 30 of the Workmen Compensation Act only substantial question of law can be agitated. In the present case, I am convinced that there is no substantial question of law involved.

9. The question of public importance and question on which no final interpretation is available are known as substantial question of law. Even if this definition is further extended, it will have to bear in mind that there is vast difference between the question of law and

[2024:RJ-JP:21762] (6 of 6) [XOBJC-1/2018]

substantial question of law. It is only when the question of law is not well settled and it is of importance, it would become a substantial questions of law."

It is a settled position of law that limited jurisdiction

has been given to the High Court confined to the substantial

question of law only and the High Court cannot venture and re-

appreciate the evidence and finding of fact recorded on the

evidence led by both the parties.

This Court finds no good ground to call for any interference

on any of the factual findings. None of the factual findings are

found to be either perverse or arbitrary or based on no evidence

or against any provision of law. This Court accordingly upholds

these findings.

Since the appeal is not qualifying to have a substantial

question of law, which is mandatory under Section 30 of the

Workmen's Compensation Act, 1923, therefore, no interference is

called for in this appeal and the same is dismissed. The Cross-

objection also stands dismissed accordingly.

All pending application(s), if any, also stand dismissed.

(NARENDRA SINGH DHADDHA),J

Jatin /77-78

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter