Citation : 2023 Latest Caselaw 3053 Tel
Judgement Date : 11 October, 2023
THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI
CIVIL MISCELLANEOUS APPEAL Nos. 125 and 136 of 2016
COMMON JUDGMENT:
These two appeals are being disposed of by this common
judgment since both the C.M.A's are filed by the Insurance
Companies challenging the quantum of compensation, are
directed against the very same order and decree, dated
14.12.2015
made in W.C.Case No. 65 of 2014 on the file of the
Commissioner for Employees' Compensation and Deputy
Commissioner of Labour-I, Hyderabad (for short "the
Commissioner").
2. For the sake of convenience, hereinafter, the parties will
be referred as per their array before the Commissioner.
3. The brief facts of the case are that the applicant has filed
an application under the provisions of Employees'
Compensation Act, 1923 (for short 'the Act') claiming
compensation of Rs.8,00,000/- for the injuries sustained by her
in the accident that occurred on 08.01.2014. It is stated that on
the fateful day, upon instructions of opposite party No. 1,
employer, the applicant was proceeding as labourer on the
tractor and trailer bearing Nos. AP 22M 9902 and AP 22M 2357
from Achampet to Thummanpet for loading and unloading 2 MGP,J CMA_125 & 136_2016
gravel which is used for roof top of house. When the said tractor
and trailer reached near Mahadevpur gate, the driver of the said
tractor and trailer drove the vehicle in a rash and negligent
manner at high speed and lost control over the vehicle, due to
which, the said tractor and trailer turned turtle. As a result, the
applicant sustained grievous head injury with facial brasions,
fracture of left iliac wing, fracture of right scapula, fracture of
left tibial condyle and other multiple injuries all over the body.
Immediately, she was shifted to Government Hospital,
Achampet and later shifted Viswas Hospital, Hyderabad, for
better treatment. Based on the complaint, the Police, Balmoor
Police Station, registered a case in Crime No. 2 of 2014 under
Section 304(A) and 337 of IPC. According to the applicant, she
was hale and healthy, aged about 32 years and earning wages of
Rs.8,000/- per month and batta of Rs.50/- per day as labourer
under the employment of opposite party Nos.1 and 3 and used
to contribute her entire earnings for the welfare of the family.
Due to the accident, she suffered permanent disability and lost
her earning capacity. Hence, the applicant has filed the
application claiming compensation of Rs.8,00,000/- against the
opposite party Nos.1 to 4, who are jointly and severally liable to
pay the compensation.
3 MGP,J
CMA_125 & 136_2016
4. Before the Commissioner, the opposite party Nos. 1 and 3
remained ex parties and whereas, the opposite party Nos. 2
and 4, appellants herein, filed counter denying the averments
of the application such as employee-employer relationship,
salary, age of the applicant and manner of accident. He further
contended that unless and until it is proved that the applicant
sustained injuries during the course of her employment and the
driver of the said tractor and trailer was having valid and
effective driving licence, the opposite party Nos. 2 and 4,
Insurance Companies are not liable to pay the compensation. It
is lastly contended that claim is excessive and exorbitant and
prayed to dismiss the application.
5. On behalf of the applicants, AWs. 1 to 3 were examined
and Exs.A.1 to A.12 were marked. Ex.A.1 is the certified copy of
FIR, Ex.A.2 is the certified copy of MLC, Ex.A.3 is the certified
copy of charge sheet, Ex.A.4 is the discharge summary, Ex.A.5
is the medical bill, Ex.A.6 is the disability certificate, Ex.A.7 is
the copy of RC of the tractor, Ex.A.8 is the copy of RC of the
trailer, Ex.A.9 is the copy of driving licence of the driver,
Ex.A.10 is the copy of insurance policy of tractor, Ex.A.11 is the
copy of insurance policy of trailer and Ex.A.12 is the X-ray
films. On behalf of opposite party Nos.2 and 4, RWs.1 and 2
were examined and Exs.B.1 to B.4 were marked. Ex.B.1 is the 4 MGP,J CMA_125 & 136_2016
true copy of insurance policy issued in respect of tractor bearing
No. AP 22M 9902 in favour of opposite party No. 1, Ex.B.2 is the
copy of insurance policy, Ex.B.3 is the proceedings of RTA,
Mahabubnagar, Ex.B.4 is the copy of registration certificate. On
behalf of Authority, Ex.X.1, Authorization letter issued in favour
of AW. 3 and Ex.X.2, IP final bill issued by Viswas Hospitals,
Karmanghat, Hyderabad, were marked.
6. The Commissioner after considering the evidence on
record, both oral and documentary, by determining the wages of
applicant as Rs.6,602/- per month, loss of earning capacity as
70%, by applying the factor '197.03' for the age of applicant
being 35 years, has awarded compensation of Rs.5,79,068/-.
7. Aggrieved by the compensation awarded by the
Commissioner, the opposite party Nos. 2 and 4/Insurance
Companies have filed the present appeal to set aside the
impugned order.
8. Heard both sides and perused the record.
9. The main contention of learned Standing Counsel for the
opposite party Nos. 2 and 4/Insurance Companies is that
though the insurance policy under Exs.B.1 and B.2 is
subsisting as on the date of the accident, the policy does not 5 MGP,J CMA_125 & 136_2016
cover the risk of the applicant, as no additional premium was
paid by the opposite party Nos. 1 and 3 to cover the risk of the
applicant and prayed to dismiss the application and prayed to
dismiss the application against them.
10. On the other hand, learned counsel for the applicant
sought to sustain the impugned order of the Commissioner
contending that considering all aspects including the age and
avocation of the applicant, the Commissioner has awarded
reasonable compensation and the same needs no interference
by this Court.
11. In view of the rival contentions, this Court has perused
the entire record and found that the applicant herself was
examined as AW. 1 and reiterated the averments of the
application in her chief examination. She deposed that the she
working as labourer under the employment of opposite party
Nos. 1 and 3, employer and sustained injuries during and in the
course of her employment with opposite party Nos. 1 and 3.
Though AW. 1 was cross examined at length, nothing adverse
was elicited to discredit her evidence. In support of her claim,
the applicant got examined AW. 2, Orthopaedic Surgeon. AW. 2
in his chief examination, deposed that he examined the
applicant clinically and radiologically and found that the 6 MGP,J CMA_125 & 136_2016
applicant sustained grievous head injury with facial abrasions,
fracture of left iliac wing, fracture of right scapula and fracture
of left tibial condyle and developed stiffness of left shoulder and
left knee with limping with painful movements. He further
deposed that he assessed the disability at 50% and loss of
earning capacity at 80% as the applicant could not perform her
duties as earlier with the same efficiency and issued disability
certificate under Ex.A.6. AW. 3, billing incharge, in her chief
examination, deposed that the applicant admitted as inpatient
in Viswas Hospital on 08.01.2014 and discharged on
25.01.2014. She also deposed that the applicant paid
Rs.30,000/- towards medical treatment and filed authorization
letter dated 07.01.2015 and final bill issued by the hospital
authorities under Exs.X.1 and X.2. Though AWs. 1 to 3 were
cross examined at length nothing was elicited to discredit their
statements.
12. The other contention of the learned Standing Counsel for
the Insurance Companies is that the Commissioner erred in
considering the evidence of the doctor, who is not competent to
issue disability certificate and never treated the applicant. On
the other hand, the learned counsel for the applicant contended
that the Commissioner erred in not considering the disability of
applicant at 70%. Admittedly the applicant met with an 7 MGP,J CMA_125 & 136_2016
accident and also sustained grievous injuries as evident from
Exs.A.4 and A.6. Therefore, it is irrelevant as to who has
treated the applicant. Moreover, in Raj Kumar v. Ajay Kumar 1
the Honourable Supreme Court held as under:
"13. We may now summarise the principles discussed above :
(i) All injuries (or permanent disabilities arising from injuries), do not result in loss of earning capacity.
(ii) The percentage of permanent disability with reference to the whole body of a person, cannot be assumed to be the percentage of loss of earning capacity. To put it differently, the percentage of loss of earning capacity is not the same as the percentage of permanent disability (except in a few cases, where the Tribunal on the basis of evidence, concludes that percentage of loss of earning capacity is the same as percentage of permanent disability).
(iii) The doctor who treated an injured-claimant or who examined him subsequently to assess the extent of his permanent disability can give evidence only in regard the extent of permanent disability. The loss of earning capacity is something that will have to be assessed by the Tribunal with reference to the evidence in entirety. (iv) The same permanent disability may result in different percentages of loss of earning capacity in different persons, depending upon the nature of profession, occupation or job, age, education and other factors."
13. In T.J.Parameshwarappa v. The Branch Manager, New
India Assurance Company Limited and others 2, the
Honourable Supreme Court held as follows:
"The doctor who treated an injured claimant or who examined him subsequently to assess the extent
1 (2011) 1 SCC 343 2 Civil Appeal Nos.8598-8599 of 2022 (arising out of Special Leave Petition (C)
Nos.11730-11731 of 2021 decided on 18.11.2022 8 MGP,J CMA_125 & 136_2016
of his permanent disability can give evidence only in regard to the extent of permanent disability."
14. In view of the principle laid down in the above said
authorities, it is not necessary that the doctor, who has treated
the injured, has to give evidence with regard to disability of the
injured, however, the doctor, who has examined the applicant
subsequent to the accident can also depose about the disability
of the injured. In the case on hand, AW. 2 can be considered as
competent medical officer to assess the disability, as he is none
other than Orthopaedic Surgeon. In such circumstances and by
considering the evidence of AW. 1 corroborated by the evidence
of AWs. 2 and 3 coupled with the documentary evidence in the
form of Exs.A.1 and A.2, the disability certificate under Ex.A.6
can certainly be taken into consideration, though the said
certificate was not issued by competent Medical Board. Hence,
the above contention of the learned counsel for the opposite
party Nos. 2 and 4 that the Commissioner erred in considering
the evidence of AW. 2, is unsustainable.
15. The main contention of the learned Standing Counsel for
the Insurance Company is that though the insurance policy
under Exs.B.1 and B.2 is subsisting as on the date of the
accident, the policy does not cover the risk of the applicant as
no additional premium was paid by the opposite party Nos. 1 9 MGP,J CMA_125 & 136_2016
and 3 and thus, opposite party Nos. 2 and 4 are not entitled to
pay any compensation. In support of such contention, the
opposite party Nos. 2 and 4 filed Ex.B.1, copy of insurance
policy, which clearly discloses that the said tractor was insured
vide policy bearing No. 2316 2005 1851 4800 000 valid from
24.05.2013 to 23.05.2014 and premium of Rs.1,750/- was paid
towards basic third party risks. Ex.B.2, copy of insurance
policy, clearly discloses that the said trailer was insured vide
policy bearing No. 0511043113P101917709 valid from
25.06.2013 to 24.06.2014 and premium of Rs.1,023/- was paid
towards basic third party risks. On behalf of opposite party
No. 2, its senior manager, examined as RW. 1. RW. 1 in his
cross examination, he admitted that the on the date of accident,
the policy of the said tractor was in force. He also admitted that
the said tractor was attached to the said trailer as on the date of
accident and the opposite party No. 2 issued the package policy
for the said tractor. On behalf of opposite party No. 4, its
administrate officer, was examined as RW. 2. RW. 2 in his cross
examination, admitted that the opposite party No. 4 collected
the premium for the said trailer. He also admitted that the
policy was in force as on the date of accident. However, except
stating that the policy does not cover the risk of the applicant, 10 MGP,J CMA_125 & 136_2016
the opposite party Nos. 2 and 4 has not evinced any cogent
evidence to prove the same.
16. In Oriental Insurance Company Limited v. Meena
Variyal and others 3, the Honourable Supreme Court observed
as under:
"Uninfluenced by authorities, we find no difficulty in understanding this provision as one providing that the policy must insure an owner against any liability to a third party caused by or arising out of the use of the vehicle in a public place, and against death or bodily injury to any passenger of a public service vehicle caused by or arising out of the use of vehicle in a public place. The proviso clarifies that the policy shall not be required to cover an employee of the insured in respect of bodily injury or death arising out of and in the course of his employment. Then, an exception is provided to the last foregoing to the effect that the policy must cover a liability arising under the Workmen's Compensation Act, 1923 in respect of the death or bodily injury to an employee who is engaged in driving the vehicle or who serves as a conductor in a public service vehicle or an employee who travels in the vehicle of the employer carrying goods if it is a goods carriage. Section 149(1), which casts an obligation on an insurer to satisfy an award, also speaks only of award in respect of such liability as is required to be covered by a policy under clause (b) of subsection (1) of Section 147 (being a liability covered by the terms of the policy). This provision cannot therefore be used to enlarge the liability if it does not exist in terms of Section 147 of the Act. 14. The object of the insistence on insurance under Chapter XI of the Act thus seems to be to compulsorily cover the liability relating to their person or properties of third parties and in respect of employees of the insured employer, the liability that may arise under the Workmen's Compensation Act, 1923 in respect of the driver, the conductor and the one carried in a goods vehicle carrying goods."
17. In National Insurance Company Limited v. Prembai
Patel and others 4, the Honourable Supreme Court held as
under:
3 (2007) 5 SCC 428
11 MGP,J
CMA_125 & 136_2016
"15. Though the aforesaid decision has been rendered on Section 95(2) of the Motor Vehicles Act, 1939 but the principle underlying therein will be fully applicable here also. It is thus clear that in case the owner of the vehicle wants the liability of the insurance company in respect of death of or bodily injury to any such employee as is described in clauses (a) or (b) or (c) of proviso (i) to Section 147(1)(b) should not be restricted to that under the Workmen's Act but should be more or unlimited, he must take such a policy by making payment of extra premium and the policy should also contain a clause to that effect. However, where the policy mentions "a policy for Act Liability" or "Act Liability", the liability of the insurance company qua the employees as aforesaid would not be unlimited but would be limited to that arising under the Workmen's Act."
18. In view of the above discussion and considering the
principle laid down in the above said authorities and since the
applicant is not a gratuitous passenger and as the applicant is
an employee rendering her services to the opposite party Nos. 1
and 3 under employee-employer relationship, the contention of
the learned Standing Counsel for the opposite party Nos. 2 and
4 that the policy does not cover the risk of the applicant, in view
of non-payment of additional premium, is unsustainable.
Therefore, the opposite party Nos. 2 and 4 are liable to
indemnify the opposite party Nos. 1 and 3, employers i.e., owner
of the said tractor and owner of said trailer .
19. Though several grounds were raised by the learned
Standing Counsel for the appellants/insurance companies, it
appears that most of such grounds are based on question of fact
but not on question of law, more particularly, when the opposite
4 AIR 2005 SC 2337 12 MGP,J CMA_125 & 136_2016
party Nos. 2 and 4 failed to establish that there are errors
apparent on the face of the record. The Honourable Supreme
Court in North East Karnataka Road Transport Corporation
v. Sujatha 5 held as under:
"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 dependents 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.
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 be 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."
20. In view of the principle laid down in the above said
authority, it is clear that the above contention of the
(2019) 11 SCC 514 13 MGP,J CMA_125 & 136_2016
appellants/insurance companies is not based on a question of
law but it is purely a question of fact, which cannot be raised
before this Court as per Section 30 of the Workmen's
Compensation Act.
21. Under these circumstances, this Court is of the
considered opinion that the Commissioner, after considering all
the aspects, has rightly came to the conclusion in awarding
compensation to the applicant. Thus, this Court is not inclined
to interfere with the findings of the Commissioner and the Civil
Miscellaneous Appeals are also liable to be dismissed.
22. Accordingly, both the Civil Miscellaneous Appeal are
dismissed. There shall be no order as to costs.
Pending Miscellaneous applications, if any, shall stand
closed.
______________________________ JUSTICE M.G.PRIYADARSINI Date: 11.10.2023 gms
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!