Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Battu Laxmi vs Sri V.Purnachander Rao And Anr
2021 Latest Caselaw 920 Tel

Citation : 2021 Latest Caselaw 920 Tel
Judgement Date : 23 March, 2021

Telangana High Court
Smt.Battu Laxmi vs Sri V.Purnachander Rao And Anr on 23 March, 2021
Bench: Challa Kodanda Ram
        THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM

            CIVIL MISCELLANEOUS APPEAL No.146 of 2021


JUDGMENT:

This appeal is filed against the order dated 24.01.2012 passed by

the Commissioner, Workmen's Compensation, in W.C.No.317 of 2003 NF.

The appellant herein is the Claimant before the Commissioner.

The appellant/claimant filed the claim petition before the

Commissioner seeking compensation for the injuries suffered in a motor

vehicle accident that occurred on 13.05.2002 while she was discharging

her duties as labourer on the lorry bearing No.AAT 4029 proceeding from

Nizamabad to Bodhan and when the lorry reached Jankampet bus stand

at 3:30 PM, the driver had driven the lorry in a rash and negligent

manner and lost control of the vehicle and dashed an RTC bus coming

from opposite direction. The Commissioner after considering the

evidence adduced and after considering that the crime vehicle i.e., Lorry

bearing No.AAT 4029 was insured with the 2nd respondent-insurance

company, and also considering that the appellant sustained the injury in

the course of employment as a labourer on the lorry of the 1st

respondent, awarded a compensation of Rs.78,859/- holding the 1st

respondent (owner of lorry) and the 2nd respondent (insurance company)

jointly and severally liable to pay the compensation.

Aggrieved by the Commissioner not taking into consideration the

wages of the appellant as Rs.4,000/- per month, and also not taking into

consideration the loss of earning capacity of the appellant at 40%, and

also not awarding interest at 24% per annum on the total claim, the

Claimant filed the present appeal.

                                            2                         cma_146_2021
                                                                           CKR, J




          Heard the learned counsel for the appellant/claimant.         Though

notice was served, there is no appearance filed on behalf of the

respondent insurance company.

Learned counsel for the appellant vehemently contends that the

compensation awarded is too low, and the Commissioner having found

that the appellant is a labourer discharging various functions, instead of

taking the wages of the appellant as Rs.4,000/- per month has only

taken Rs.2,003/- per month; and further as against the 40% partial

disability certified by the Doctor under Ex.A4, the commissioner had

taken only 30% as the loss of earning capacity, and the same requires to

be corrected. Learned counsel would also submit that interest has not

been granted as per the Act and thus prays for modification of the order.

Having considered the submission made by the learned counsel for

the appellant, and having perused the record, this Court does not find

any reason to differ with any of the findings with respect to either the

loss of earning capacity, or with respect to minimum wages taken for the

purpose of computation of compensation, which is essentially a question

of fact. The Commissioner had taken into consideration various aspects,

including the nature of injury as evidenced by Ex.A3. In that view of the

matter, no modification is required to be made either to the quantum of

compensation or with respect to any of the findings recorded by the

Commissioner.

However, the appellant is entitled to interest at 12% per annum on

the compensation awarded in view of the judgment of Hon'ble Supreme

Court in Oriental Insurance Company v. Siby George1, wherein

finality was given with respect to the issue that compensation amount

falls due and payable as on the date of accident. This was in line with

(2012) 12 SCC 540 3 cma_146_2021 CKR, J

the judgment of Supreme Court in Pratap Narain Singh Deo v.

Srinivas Sabata2.

My learned brother Justice A. Rajasheker Reddy had elaborately

considered all the judgments cited by both the appellants as well as

respondents in C.M.A.No.871 of 2015, including the liability of insurance

company in cases where the appeal against the owner stood dismissed

and the owner having not been made a party respondent. My learned

brother by referring to the judgment of Division Bench of this Court in

Meka Chakra Rao v. Yelubandi Babu Rao @ Reddemma3, had held

that the appellant/claimant is entitled to interest at 12% per annum from

the date of accident till the date of realisation. The judgment of Division

Bench being binding on this Court, and this Court finds no reason to

differ with the rationale in Meka Chakra. Though the compensation

amount is due on the date of accident, the liability to pay interest arises

only after one month from the date of accident. This is on account of

Section 4A(3) of the Workmens Compensation Act, 1923.

Accordingly, the appeal is partly allowed. It is made clear that

wherever the compensation amount has been deposited in pursuance of

the orders of Commissioner, the interest at 12% per annum shall become

payable from one month of the date of accident till the date of deposit.

No costs. Miscellaneous applications, if any pending, shall also stand

closed.

____________________ CHALLA KODANDA RAM, J 23rd March, 2021 ksm

(1976) 1 SCC 289

2001 (1) ALD 453 4 cma_146_2021 CKR, J

THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM

C.M.A.No.146 of 2021

23rd March, 2021

ksm

 
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