Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P. Srinivas, Nizamabad vs J.P.N. Gangaram, Nizamabad And Ano
2024 Latest Caselaw 705 Tel

Citation : 2024 Latest Caselaw 705 Tel
Judgement Date : 20 February, 2024

Telangana High Court

P. Srinivas, Nizamabad vs J.P.N. Gangaram, Nizamabad And Ano on 20 February, 2024

     THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI

        CIVIL MISCELLANEOUS APPEAL No.311 of 2014

JUDGMENT:

1. The Civil Miscellaneous Appeal is directed against order

dated 04.01.2013 in W.C.No.89 of 2003 (NF) on the file of the

Commissioner for Employees' Compensation-cum-Deputy

Commissioner of Labour, Nizamabad (hereinafter referred to as

'the Commissioner'). The said claim application was filed by the

applicant therein seeking compensation for injuries sustained by

him in an accident that occurred on 24.03.2002 and the same was

partly allowed by the Commissioner granting compensation of

Rs.1,49,904/-. Dissatisfied with the same, the present Civil

Miscellaneous Appeal is filed at the instance of the applicant

before the Commissioner seeking enhancement of compensation

and grant of interest.

2. The appellant herein is applicant and respondents herein are

opposite parties before the Commissioner. For the sake of

convenience, the parties are hereinafter referred to as they were

arrayed before the Commissioner.

3. The brief facts of the case of the applicant are that he was

working as labourer on lorry bearing No.ABK 7788 under the

MGP,J CMA_311_2014

employment of opposite party No.1. On 24.03.2002, while the

applicant was traveling on the said lorry along with other

labourers, after loading sand from Mallaram Gandi to Nizamabad,

at about 07:30 PM, when the lorry reached at Mallaram Gandi,

near Electric Sub Station, the driver of the lorry driving the same

in high speed in rash and negligent manner lost control over the

lorry and dashed to a tree, due to which the lorry turned turtle

and the accident occurred. The labourers and driver of the said

lorry sustained multiple fractures and grievous injuries. The

applicant sustained fracture of left clavicle shoulder, injuries to

left shoulder, multiple and grievous injuries to other parts of the

body. Immediately, the applicant and others were shifted to

nursing home of Dr. L. Ramulu, where he was treated. The

applicant incurred an amount of Rs.70,000/- towards medical

expenditure. In this regard, a case was registered in Crime No.55

of 2002 on the file of Nizamabad Rural Police Station against the

driver of the lorry.

4. It is further the case of the applicant that the said accident

occurred during the course and out of his employment as labourer

under opposite party No.1. According to the applicant, he was

aged about 22 years as on the date of the accident and he was

MGP,J CMA_311_2014

being paid an amount of Rs.3,000/- per month towards wages and

Rs.30/- per day towards batha by opposite party No.1. Opposite

party No.1 being the owner and opposite party No.2 being insurer

of the vehicle involved in the accident are liable to pay

compensation. Hence, the present claim application is filed by the

applicant seeking compensation of Rs.2,00,000/- for the injuries

sustained by him.

5. Opposite party No.1 filed his written statement and admitted

the employment of applicant under him. He also admitted that he

was owner of the lorry bearing No.ABK 7788 and stated that the

said vehicle was insured with opposite party No.2 under valid and

effective policy as on the date of the accident. He admitted that

the applicant was being paid an amount of Rs.2,500/- towards

monthly wages and Rs.25/- towards batha per day. He also

contended that the lorry involved in the accident was insured with

opposite party No.2, as such, if there is any liability opposite party

No.2 alone is liable to pay. Therefore, prayed to dismiss case

against him.

6. Opposite party No.2 filed its written statement denying the

averments of the claim application such as age, wages,

MGP,J CMA_311_2014

employment of the applicant under opposite party No.1,

occurrence of the accident and also injuries sustained by the

applicant. It is also contended that the driver of the vehicle

involved in the accident was not having valid driving license as on

the date of the accident. Opposite party No.2 prayed to dismiss

the claim application as the compensation claimed by the

applicant is excess and exorbitant.

7. In support of his case, the applicant got examined himself as

A.W.1 and also examined A.W.2 and got marked Exs.A-1 to A-7.

No oral or documentary evidence was adduced by opposite party

No.1. On behalf of opposite party No.2, R.W.1 was examined and

Ex.B-1 was got marked.

8. On the basis of the above pleadings and evidence, the

Commissioner framed the following issues:

"1. Whether the injured/applicant P. Srinivas met with an accident on 24-03-2002 during the course and out of his employment as Labour on the lorry bearing No.ABK 7788 under the employment of 1 opposite party and sustained injuries?

st

2. If yes, what is the percentage of the physical disability and consequent loss of earning capacity suffered by the applicant?

3. Who are liable to pay compensation? And

4. What is quantum of compensation entitled by the applicant?"

MGP,J CMA_311_2014

9. After considering the evidence and documents filed by both

sides, the Commissioner awarded an amount of Rs.1,49,904/-

towards compensation to the applicant. Dissatisfied with the

same, the present appeal is filed seeking enhancement of

compensation by the applicant.

10. Heard, the learned counsel for the appellant and the learned

standing counsel for respondent No.2.

11. The main contention of the learned counsel for the

applicant/appellant is that the Commissioner erred in not

granting interest at 12% per annum from the date of accident on

the compensation amount. Hence, prayed to modify the impugned

order by allowing the appeal and granting interest.

12. Per contra, the learned counsel for respondent No.2/opposite

party No.2 i.e., the insurance company contended that the

Commissioner after considering all the aspects has awarded

reasonable compensation and interest and interference of this

Court is not necessary.

13. Now the point for determination is as follows:

MGP,J CMA_311_2014

"Whether the findings of the Commissioner with regard to determination of interest suffer from any illegality?"

Point:

14. This Court has perused the entire evidence and material

placed on record. The applicant got examined himself as A.W.1

reiterating the contents of his claim application. Though, he was

cross-examined nothing contrary was elicited in the same. In

order to prove the injuries sustained by him, he got examined

A.W.2, who is an Orthopedic Surgeon. A.W.2 deposed that he

examined the applicant and also verified the previous medical

record and found mal-united fracture of left clavicle. He issued

disability certificate by assessing the disability at 60% being

partial and permanent in nature and determined the loss of

earning capacity at 60%. In the cross-examination, he denied all

the suggestions, which were put to him by opposite party No.2.

15. Opposite party No.2 got examined its employee as R.W.1.

R.W.1 reiterated the contents of the written statement. The

evidence of R.W.1 shows that opposite party No.1 got insured the

vehicle involved in the accident with them and the policy was valid

and effective as on the date of accident. He stated that no

MGP,J CMA_311_2014

additional premium was paid to cover the risk of labourer by

opposite party No.1. He also stated that the lorry involved in the

accident was goods carrying vehicle and traveling of applicant in

the said vehicle is violation of terms of policy. In the cross-

examination, he denied the suggestion that opposite party No.2 is

liable to pay compensation to the labour.

16. The Commissioner after considering both oral and

documentary evidence placed on record by both the sides has

rightly came to the conclusion that the applicant was employed

under opposite party No.1 and the accident occurred during the

course and out of his employment. Based on the evidence of

A.W.2 and documentary evidence placed on record by the

applicant, the Commissioner rightly assessed the loss of earning

capacity at 60%. Further, as R.W.1 admitted that the policy was

in force as on the date of the accident, the Commissioner held that

both the opposite parties are jointly and severally liable to pay

compensation to the applicant.

17. Coming to the quantum of compensation, the Commissioner

based on the documentary evidence on record has rightly

determined the age of the applicant as 22 years. Further, though,

MGP,J CMA_311_2014

the applicant claimed that he was being paid an amount of

Rs.3,000/- per month towards wages and Rs.30/- per day towards

batha, as the applicant has not adduced any cogent and

convincing evidence, the Commissioner has rightly taken

minimum wages prevailing as on the date of accident for

computing the compensation. Hence, this Court is of the

considered opinion that the Commissioner has awarded just and

reasonable compensation. Therefore, interference of this Court

into the said aspect is unwarranted.

18. Insofar as rate of interest is concerned, it is apt to refer to

the decision of the Hon'ble Supreme Court in the case of Shobha

v. The Chairman, Vithalrao Shinde Sahakari Sakhar Karkhana

Ltd, wherein it is held as follows:

"6. In view of the above and for the reasons stated above, the present appeal succeeds. The impugned judgment and order passed by the High Court insofar as awarding the interest @ 12% p.a. after the period of expiry of one month from 25.01.2017, is hereby quashed and set aside and it is observed and held that the appellants herein-original claimants shall be entitled to the interest @ 12% p.a. on the amount of compensation as awarded by the Commissioner from the date of the incident i.e., 29.11.2009.

Present appeal is allowed accordingly. However, in the facts and circumstances of the case, there shall be no order as to costs."

MGP,J CMA_311_2014

19. In view of the principle laid down in the above said case, it is

evident that the applicant is entitled for interest at 12% per

annum on the compensation amount from the date of accident.

Hence, this Court is inclined to award interest at 12% per annum

on the compensation amount granted by the Commissioner from

the date of accident.

20. In the result, the Civil Miscellaneous Appeal is partly allowed

by modifying the impugned order passed by the Commissioner to

the extent of granting interest at 12% per annum from the date of

accident. In all other aspects, the order of the Commissioner

stands confirmed. There shall be no order as to costs.

Miscellaneous applications pending, if any, shall stand closed.

______________________________ JUSTICE M.G.PRIYADARSINI Date: 20.02.2024 GVR

 
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 : Media

 
 
Latestlaws Newsletter