Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance ... vs Ramdas Rathod Anr
2021 Latest Caselaw 1344 Tel

Citation : 2021 Latest Caselaw 1344 Tel
Judgement Date : 26 April, 2021

Telangana High Court
The Oriental Insurance ... vs Ramdas Rathod Anr on 26 April, 2021
Bench: Challa Kodanda Ram
         THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM

          CIVIL MISCELLANEOUS APPEAL No. 3194 of 2004

J U D G M E N T:

This Appeal arises under the Workmen's Compensation Act,

1923, against the order dated 08.12.2003 in W.C.No.215 of 2003

on the file of the Commissioner for Workmen's Compensation and

the Assistant Commissioner of Labour, Nizamabad.

The lorry bearing Registration No. APJ 822, on which

respondent No.1 and other labourers were said to have been

employed, was insured with the appellant Insurance Company.

The said vehicle involved in an accident on 07.04.2002. Before the

Competent Authority, the claims were laid on behalf of driver,

cleaner and labourers, who were injured in the accident. Taking

into consideration the nature of duties discharged by them,

compensation was determined to be paid.

Though, initially, it was contended that there is no jural

relationship of employer and employee, learned counsel for the

appellant had raised a ground that as per Rule 252 of the Motor

Vehicles Rules, a maximum of seven persons including driver can

be carried on a vehicle. Learned counsel for the appellant fairly

submits that the amount of compensation is required to be worked

out in terms of the formula laid down in the judgment of the

Hon'ble Supreme Court in National Insurance Company Limited

v. Anjana Shyam and others1. At the instance of this Court,

learned counsel for the appellant company was directed to

calculate the pro-rata amount as per the formula indicated in the

above-said judgment in consultation with the learned counsel for

respondent No.1, to avoid delay, considering the fact that the

(2007) 7 SCC 445

accident was occurred in 2002 and the compensation was

determined in 2003. Accordingly, both the learned counsel had

undertaken the exercise of apportioning the amount to each

claimant, and had filed a joint memo dated 23.04.2021. The same

is placed on record.

The Appeal is therefore, allowed in part, in terms of the joint

memo, modifying the order under Appeal to the extent that

respondent No.1 is entitled to a sum of Rs.64,344.02 Ps. towards

compensation with interest @ 12% per annum after one month

from the date of the accident till the date of realization, in view of

Section 4-A(3)(a) of the Workmen's Compensation Act, 1923.

Miscellaneous applications, if any pending, shall stand

closed. There shall be no order as to costs.

------------------------------------

CHALLA KODANDA RAM, J 26th April 2021

ksld

 
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 : Media

 
 
Latestlaws Newsletter