Citation : 2023 Latest Caselaw 3057 Tel
Judgement Date : 11 October, 2023
THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI
CIVIL MISCELLANEOUS APPEAL Nos. 127 and 158 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. 67 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 applicants who are
children of Late Smt.Molla Laxmamma (hereinafter referred as
'the deceased) have filed an application under the provisions of
Employees' Compensation Act, 1923 (for short 'the Act')
claiming compensation of Rs.8,00,000/- for the death of the
deceased in the accident that occurred on 08.01.2014. It is
stated that on the fateful day, upon instructions of opposite
party Nos. 1 and 3, employers, the deceased was proceeding as
labourer on the tractor and trailer bearing Nos. AP 22M 9902 2 MGP,J CMA_127 & 158_2016
and AP 22M 2357 from Achampet to Thummanpet for loading
and unloading 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 deceased sustained grievous injuries and died
on the spot. 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 applicants, the
deceased was aged about 28 years and used to earn 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 sudden demise of the deceased, the applicants lost
their only bread winner besides love and affection. Hence, the
applicants have 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.
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, 3 MGP,J CMA_127 & 158_2016
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, AW. 1 was examined and
Exs.A.1 to A.10 were marked. Ex.A.1 is the certified copy of
FIR, Ex.A.2 is the certified copy of inquest report, Ex.A.3 is the
certified copy of post mortem examination report, Ex.A.4 is the
dcertified copy of charge sheet, Ex.A.5 is the copy of RC of the
tractor, Ex.A.6 is the copy of RC of the trailer, Ex.A.7 is the copy
of driving licence of the driver, Ex.A.8 is the copy of insurance
policy of tractor, Ex.A.9 is the copy of insurance policy of trailer
and Ex.A.10 is the copy of household card. 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 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.
4 MGP,J
CMA_127 & 158_2016
6. The Commissioner after considering the evidence on
record, both oral and documentary, by determining the wages of
deceased as Rs.6,602/- per month, by applying the factor
'213.57' for the age of applicant being 38 years, has awarded
compensation of Rs.6,28,490/-.
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
cover the risk of the deceased, as no additional premium was
paid by the opposite party Nos. 1 and 3 to cover the risk of the
deceased and prayed to dismiss the application against them.
10. On the other hand, learned counsel for the applicants
sought to sustain the impugned order of the Commissioner
contending that considering all aspects including the age and
avocation of the deceased, the Commissioner has awarded 5 MGP,J CMA_127 & 158_2016
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 No. 1 was
examined as AW. 1 and reiterated the averments of the
application in his chief examination. He deposed that his
deceased mother was working as labourer under the
employment of opposite party Nos. 1 and 3, employer and
succumbed to the grievous 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 his evidence.
12. 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 deceased as
no additional premium was paid by the opposite party Nos. 1
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 6 MGP,J CMA_127 & 158_2016
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 deceased,
the opposite party Nos. 2 and 4 have not evinced any cogent
evidence to prove the same.
13. In Oriental Insurance Company Limited v. Meena
Variyal and others 1, the Honourable Supreme Court observed
as under:
1 (2007) 5 SCC 428
7 MGP,J
CMA_127 & 158_2016
"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."
14. In National Insurance Company Limited v. Prembai
Patel and others 2, the Honourable Supreme Court held as
under:
"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
2 AIR 2005 SC 2337 8 MGP,J CMA_127 & 158_2016
company qua the employees as aforesaid would not be unlimited but would be limited to that arising under the Workmen's Act."
15. In view of the above discussion and considering the
principle laid down in the above said authorities and since the
deceased is not a gratuitous passenger and as the deceased 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 deceased, 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.
16. 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
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 3 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
(2019) 11 SCC 514 9 MGP,J CMA_127 & 158_2016
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."
17. In view of the principle laid down in the above said
authority, it is clear that the above contention of the
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.
10 MGP,J
CMA_127 & 158_2016
18. 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 applicants. 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.
19. 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!