Citation : 2021 Latest Caselaw 2134 Tel
Judgement Date : 19 July, 2021
THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM
CIVIL MISCELLANEOUS APPEAL No. 431 of 2010
JUDGMENT:
There is no dispute with regard to the facts.
Learned counsel for the appellants submits that grievance
of the appellants is only with respect to the interest not being
granted from the date of the accident till the date of payment, in
the light of the judgment of the Apex Court in Oriental Insurance
Company Limited v. Siby George1.
A perusal of the order under appeal discloses that though
the Commissioner directed the respondents to deposit the
compensation within 30 days from the date of receipt of the
order, failing which, it should carry interest @12% per annum,
the Hon'ble Supreme Court in Siby George (1 supra), while
referring to the judgments in Pratap Narain Singh Deo v. Srinivas
Sabata2 and Kerala State Electricity Board v. Valsala3, held that
the interest is payable from the date of the accident. However, the
liability to pay interest arises only after one month from the date
of the accident in view of Section 4-A(3)(a) of the Workmen's
Compensation Act, 1923.
(2012) 12 SCC 540
(1976) 1 SCC 289
AIR 1999 SC 3502
In those circumstances, this appeal is allowed modifying
the order under appeal to the effect that the appellants are entitled
to interest @12% per annum after one month from the date of the
accident till the date of realization.
Miscellaneous applications, if any pending, shall stand
closed. There shall be no order as to costs.
_________________________ CHALLA KODANDA RAM, J Dt: 19.07.2021
kdl
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!