Citation : 2021 Latest Caselaw 4086 Tel
Judgement Date : 2 December, 2021
THE HONOURABLE SMT. JUSTICE P. MADHAVI DEVI
CIVIL MISCELLANEOUS APPEAL NOS.
609, 886 AND 887 OF 2005
COMMON JUDGMENT
All these three Appeals arise out of an accident which has
occurred on 19.01.2002.
2. Brief facts leading to these Appeals are that on 19.01.2002 at
around 6.00 AM, the driver and cleaner of the lorry bearing No. AP
09 5437 were travelling from Hyderabad to Raipur and when they
reached Balkonda, the driver tried to control the lorry to avert causing
accident to goats on the road and in that process, the driver lost
control over the lorry and the lorry fell in a road side ditch. The driver
of the lorry died on the spot, while the cleaner sustained fractures and
injuries to his left hand, right knee, back and injuries over the left leg
thigh and left leg ankle, injury to left eye, head injury, injury over
right foot and multiple injuries all over the body. P.S. Balkonda issued
FIR No.8 of 2002 under Sections 304-A and 337 of IPC.
3. The dependents of the driver filed W.C.No.1 of 2003 under
Section 22 of the Workmen's Compensation Act before the
Commissioner for Workmen's Compensation and Assistant
Commissioner of Labour, Nizamabad, claiming a compensation of
Rs.3,00,000/- for the death of the driver Palepu Shanker Anna @
CMA Nos.609, 886 and 887 of 2005
2
Poshetty. It was claimed that the deceased was earning a sum of
Rs.6,000/- per month and was aged 25 years at the time of the death.
The claim was against Opposite Party No.1, i.e., owner of the vehicle,
and Opposite Party No.2, i.e., the insurer of the vehicle. The
Commissioner for Workmen's Compensation and the Assistant
Commissioner of Labour treated the wages earned by the workman as
Rs.3,175/- per month as per the Minimum Wages Act and awarded a
compensation of Rs.3,44,344/-. Against this award of compensation,
the insurance company is in Appeal before this Court in
C.M.A.No.887 of 2005.
4. The cleaner of the vehicle also filed a claim petition before the
Commissioner for Workmen's Compensation and Assistant
Commissioner of Labour, Nizamabad, which was registered as
W.C.No.3 of 2003. The cleaner claimed a compensation of
Rs.2,00,000/- from Opposite Parties No.1 and 2 claiming that he was
being paid a monthly salary of Rs.5,000/- and that he was 22 years of
age at the time of the accident. The Commissioner considered the
monthly wages of the cleaner at Rs.1,871/- as per the Minimum
Wages Act and the loss of earning capacity at 40% and granted a
compensation of Rs.99,439/-. Against this award of the
Commissioner, the insurance company is in Appeal before this Court
in C.M.A.No.886 of 2005.
CMA Nos.609, 886 and 887 of 2005
3
5. Seeking higher compensation, the cleaner of the vehicle is in
appeal before this Court in C.M.A.No.609 of 2005.
6. In C.M.A.No.887 of 2005, the only ground of the insurance
company is that the deceased driver was not holding a valid and
subsisting driving licence as on the date of the accident and that the
driving licence Ex.A6 was found to be not genuine and that it was not
issued by Nirmal Unit of RTO Office, Adilabad District. Therefore,
according to the insurance company, the 5th respondent, i.e., the owner
of the vehicle, has violated the terms and conditions of the policy and
therefore, the insurance company is not liable to pay any
compensation to the respondents.
7. Learned counsel for the appellant/insurance company, Sri N.
Mohan Krishna, has drawn the attention of this Court to the specific
objection raised by the insurance company before the Commissioner,
i.e., at page 3 of the award, wherein the Commissioner has clearly
mentioned that the insurance company has verified the driving licence
at Nirmal Unit of RTO Office, Adilabad District and had come to
know that the licence furnished by the petitioners was not issued from
them and therefore it is not genuine. Therefore, according to him, the
Commissioner has not properly appreciated the evidence produced by
the insurance company before awarding the compensation to the
deceased driver as well as the claim of the cleaner of the vehicle CMA Nos.609, 886 and 887 of 2005
involved in the accident. Therefore, according to him, the insurance
company should be absolved of the liability.
8. Learned counsel for the respondents/claimants, Sri K.
Mahender Reddy, submitted that the driving licence of the driver was
produced before the Commissioner and the insurance company had
only produced a letter stating that the RTO, Nirmal has not issued the
licence. But according to him, the insurance company has not
produced RTO, Nirmal for examination and therefore there was no
opportunity to the claimants to cross-examine the said witness. He
submitted that Ex.B2 being the attested copy of the certificate issued
by the Unit Office, RTO, Nirmal denying issuance of the driving
licence was objected to by the claimants therein. Therefore, the
insurance company was put to strict proof of the same and by failing
to produce the RTO for examination, the insurance company has
failed to discharge the burden of proof. Therefore, according to him,
the award granted by the Commissioner in favour of the dependents of
the cleaner and also the deceased driver should not be interfered with.
9. Having regard to the rival contentions, this Court finds that the
initial burden of proving that the driver had a valid licence was
discharged by the claimants before the Commissioner, Workmen
Compensation by producing the driving licence. It is the case of the
insurance company that the driving licence produced by the claimants
was not genuine and that it was not issued by RTO, Nirmal Unit.
CMA Nos.609, 886 and 887 of 2005
Therefore, the burden now shifts to the insurance company to prove
that the certificate was not genuine. Except producing the certificate
issued by the RTO, Nirmla Unit, to the effect that the licence was not
issued by them, the insurance company has not produced the said
RTO either for examination or for cross-examination. Therefore, this
Court does not find any reason to rely upon such rebuttable certificate
to interfere with the award of the Commissioner for Workmen's
Compensation in so far as the compensation paid to the driver is
concerned. C.M.A.No.887 of 2005 is accordingly dismissed.
10. As regards C.M.A.No.886 of 2005, the grievance of the
insurance company is that the driving licence produced by the
dependents of the driver was not genuine and therefore, there has been
violation of the terms and conditions of the policy and even the
cleaner of the vehicle is not entitled to any compensation.
11. It has been held in C.M.A.No.887 of 2005 that the insurance
company has failed to prove that the driving licence was not valid.
Therefore, the grounds raised in this Appeal on this count also are not
sustainable. Accordingly, C.M.A.No.886 of 2005 is dismissed.
12. As regards the claim of the cleaner for higher compensation in
C.M.A.No.609 of 2005, learned counsel for the appellant, Sri
Mahender Reddy, submitted that the appellant has claimed to be
receiving Rs.5,000/- per month as salary and that Opposite Party No.1
had also confirmed the said payment. As far as the disability CMA Nos.609, 886 and 887 of 2005
certificate is concerned, the doctor had issued disability certificate
with 54% permanent partial disability and loss of earning capacity at
60%. According to the learned counsel for the appellant, the loss of
earning capacity should have been treated as 100%. In support of his
contention, he placed reliance upon the following judgments:
1. United India Insurance Co. Ltd., rep. by its Branch Manager, Station Road, Parbhani, Maharastra State Vs. Kammari Ramachender and another1
2. Lingampalli Rajam (died) by LRs Vs. Colliery Manager, Morgan's Pit Singareni Collieries Co., Ltd.2
3. Pasupuleti Ramarao Vs. Pothinaboina Durgarao and another3
4. Ballari Rajendra Vs. G. Gurumurthy and others4
5. Rayapati Venkateswar Rao Vs. Mantai Sambasiva Rao and another5
6. New India Assurance Company Ltd., Secunderabad Vs. K. Yadaiah and another6
7. Mohd. Ameeruddin and another Vs. United India Insurance Company Limited and another7
8. Charan Singh Vs. G. Vittal Reddy and another8
13. He also prayed for payment of interest @ 12% per annum from
the date of the accident till the date of payment and in support of his
C.M.A.No.151 of 2004 dt.12.09.2014 of the High Court for the State of Telangana and the State of Andhra Pradesh.
2000 (1) ALD 554
2000 (2) ALD 752
2001 (1) ALD 423
2001 (1) ALD 435
2005 (3) ALD 509
(2011) 1 SCC 304
2003 (4) ALD 183 (DB) CMA Nos.609, 886 and 887 of 2005
contention, he placed reliance upon a decision of the Hon'ble
Supreme Court in the case of Saberabibi Yakubbhai Shaikh and
others Vs. National Insurance Company Limited and others9.
14. Having regard to the rival contentions, this Court finds that the
claim of the cleaner that he was receiving Rs.5,000/- per month was
not denied by Opposite Party No.1 and in such circumstances, the
Commissioner ought not to have considered the monthly wages of the
cleaner at Rs.1,871/- under the Minimum Wages Act. The Minimum
Wages Act is only for determining the minimum wages payable to a
worker and does not represent the maximum wages receivable by any
such worker. Wherever higher amount is accepted as being paid by
the owner, the same should have been considered by the
Commissioner unless it is exorbitantly high as compared to the wages
payable in the open market. The accident had taken place in the year
2002 and Rs.5,000/- per month in the year 2002 does not seem to be
exorbitantly high. Therefore, the wages should have been adopted at
Rs.4,000/- as prescribed under Explanation II to Section 4 of the
Workmen's Compensation Act.
15. As regards percentage of disability, though the learned counsel
for the appellant is seeking 100% disability, this Court is of the
opinion that the doctor has assessed the disability at 54% and loss of
earning capacity at 60%, whereas the Commissioner has allowed loss
(2014) 2 SCC 298 CMA Nos.609, 886 and 887 of 2005
of earning capacity @ 40%. Therefore, the Commissioner should have
accepted or allowed the loss of earning capacity at 60%. The 2nd
respondent-insurance company is directed to pay the compensation by
adopting the wages at Rs.4,000/- per month and the loss of earning
capacity at 60% with interest @ 8% per annum from the date of
accident to the date of payment. C.M.A.No.609 of 2005 is partly
allowed accordingly.
16. In the result,--
(a) C.M.A.No.609 of 2005 is partly allowed;
(b) C.M.A.No.886 of 2005 is dismissed;
(c) C.M.A.No.887 of 2005 is dismissed.
(d) No order as to costs.
17. Pending miscellaneous petitions, if any, in these Appeals shall
also stand closed.
___________________________ JUSTICE P. MADHAVI DEVI
Date: 02.12.2021 Svv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!