Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Shriram General Ins. Com. Ltd., Hyd vs Sri Islavath Ramu, Hyd And Ano
2025 Latest Caselaw 4070 Tel

Citation : 2025 Latest Caselaw 4070 Tel
Judgement Date : 19 June, 2025

Telangana High Court

M/S. Shriram General Ins. Com. Ltd., Hyd vs Sri Islavath Ramu, Hyd And Ano on 19 June, 2025

     THE HON'BLE SHRI JUSTICE ANIL KUMAR JUKANTI

      CIVIL MISCELLANEOUS APPEAL No.965 OF 2013

JUDGMENT:

This Civil Miscellaneous Appeal is filed aggrieved by the

order dated 23.08.2013 passed in W.C.No.251 of 2011 on the

file of the Commissioner for Employees' Compensation and

Deputy Commissioner of Labour-I, Hyderabad (for short 'the

Commissioner').

2. Heard Mrs. T.Padmaja, learned counsel representing

Mr. S.Harinath Reddy, learned Standing Counsel for the

appellant. There is no appearance on behalf of respondent

Nos.1 and 2, in spite of notice being served.

3. Brief facts:

The appellant herein is the opposite party No.2

(Insurance Company) and respondents herein are the

opposite party No.1 (owner of the vehicle) and applicant

before the Commissioner. The applicant claims to be a

workman (labourer/helper) employed by opposite party No.1

on vehicle bearing No.AP 29 BF 7840. On 28.06.2011, when

the lorry was proceeding towards Haliya of Nalgonda District,

JAK, J C.M.A.No.965_2013

at about 09:30 a.m., when the lorry reached Peddavoora

Village outskirts, the driver drove the vehicle in a rash and

negligent manner, due to which, the vehicle turned turtle

and the applicant received grievous injuries over the body.

Initially, he was taken to Government K.N. Hospital,

Nagarjunasagar, for treatment and later shifted to Mother

Theresa Hospital, Devarakonda. A case in Cr.No.72 of 2011

under Sections 337 and 304A of Indian Penal Code, 1860 (for

short 'IPC') was registered.

3.1 The lorry was insured by opposite party No.1 vide

insurance policy bearing No.1000/31/11/280098, valid from

10.11.2010 to 09.11.2011. The applicant claims that he was

being paid monthly wages of Rs.8,000/- and Rs.100/- per

day towards batta by opposite party No.1 at the time of

accident and claims an amount of Rs.8,00,000/- as

compensation against opposite party Nos.1 and 2 jointly and

severally.

3.2 Learned Commissioner examined AWs.1 and 2 as

witnesses for applicant and RW.1 for opposite party No.2.

Exs.A1 to A12 were marked on behalf of applicant and Ex.B1

JAK, J C.M.A.No.965_2013

on behalf of opposite party No.2. Learned Commissioner,

having considered the evidence on record, awarded a

compensation of Rs.2,80,192/- along with interest @ 12%

per annum from 29.07.2011 till the date of realization. The

amount was directed to be paid by opposite party Nos.1 and

2 (jointly and severally) within 30 days from the date of

receipt of the order. Challenging the said order, opposite

party No.2 (Insurance Company) filed the present appeal.

4. Learned Standing Counsel appearing on behalf of

appellant-Insurance Company submitted that applicant was

not a labourer/helper on the said vehicle. That no evidence

was adduced on behalf of applicant to substantiate the

contention that he was employed by opposite party No.1

drawing a monthly wage of Rs.8,000/- (along with batta @

Rs.100/- per day). It is further submitted that on the date of

accident, the applicant was sitting on the top of the lorry

cabin along with two others and when the lorry reached the

outskirts of Peddavoora Village, it turned turtle due to rash

and negligent driving of the driver and applicant fell from top

of lorry cabin and sustained injuries. It is also submitted

JAK, J C.M.A.No.965_2013

that Insurance Company is not liable to pay amount, as the

applicant was not a cleaner/labourer/ helper on the lorry

and that the Workmen's Compensation Act, 1923, cannot

come to the rescue of gratuitous passenger.

4.1 It is submitted that the rate of interest awarded by the

Commissioner is on the higher side and granting interest @

12% per annum would prejudice the Insurance Company. It

is further submitted that RW.1 (employee of Insurance

Company) in his evidence denied that basic premium covers

the risk of all the employees, in spite of the denial,

Commissioner awarded compensation on the ground that

Insurance Company is liable to compensate the injured, as

the lorry was covered under insurance policy. It is also

submitted that Commissioner erred in coming to the

conclusion that there was an employer-employee relationship

between the owner (opposite party No.1) and the applicant.

That the award of the Commissioner be set aside and that

the rate of interest be reduced.

5. There is no representation on behalf of respondents, in

spite of service of notice. Accident occurred in the year 2011,

JAK, J C.M.A.No.965_2013

W.C. is of the year 2011, order of the Commissioner is dated

23.08.2013 and C.M.A is of the year 2013. 12 years have

lapsed, there is no representation on behalf of respondents

in spite of service of notice. This Court is not inclined to

further adjourn the matter and intends to pass order on

merits.

6. Heard learned Standing Counsel for the appellant,

perused the record.

7. On 28.06.2011, the applicant suffered injuries, when

he fell from lorry bearing No.AP 29 BF 7840 at the outskirts

of Peddavoora village. Initially, he was treated in Government

K.N. Hospital, nagarjunasagar and later shifted to Mother

Theresa Hospital, Devarakonda and was admitted as an in-

patient from 28.06.2011 to 15.07.2011. During the

treatment, his three toes of right foot were amputated. It is

not in dispute that accident occurred on 28.06.2011, as on

the date of the accident, lorry was insured vide insurance

policy bearing No.1000/31/11/280098, valid from

10.11.2010 to 09.11.2011. An FIR bearing No.72 of 2011

came to be registered on 28.06.2011 and the Charge Sheet is

JAK, J C.M.A.No.965_2013

filed before Judicial First Class Magistrate, Miryalaguda. In

the FIR, Charge Sheet, claim petition and chief affidavit, the

applicant stated that he was a labourer of the said vehicle. In

the discharge slip of the hospitals, where the applicant was

treated, it is noted that he was a labourer. The

Commissioner, on the basis of the documents, was of the

opinion that he was a labourer on vehicle bearing No.AP 29

BF 7840, the said finding is recorded at paragraph No.16 of

the order of the learned Commissioner.

8. The Hon'ble Apex Court, while dealing with the scheme

of the Workmen's Compensation Act, 1923, in Golla

Rajanna and Others Vs. Divisional Manager and

another 1, held as follows:

"10. Under the scheme of the Act, the Workmen's Compensation Commissioner is the last authority on facts. The Parliament has thought it fit to restrict the scope of the appeal only to substantial questions of law, being a welfare legislation. Unfortunately, the High Court has missed this crucial question of limited jurisdiction and has ventured to re-appreciate the evidence and recorded its own findings on percentage of disability for which also there is no basis. The whole exercise made by the High Court is not within the competence of the High Court under Section 30 of the Act."

(2017) 1 SCC 45

JAK, J C.M.A.No.965_2013

9. The Hon'ble Apex Court in Golla Rajanna (supra) held

that under the scheme of Workmen's Compensation Act,

1923, the Commissioner is the last authority on facts. Said

proposition of law if made applicable to the present facts of

case, wherein Commissioner recorded that the applicant

herein was a labourer, this Court cannot disturb the finding

of the Commissioner, unless it is shown that the finding is

perverse in nature. It is observed from the record that

Insurance Company collected premium of Rs.800/- towards

basic third party cover and the applicant is held by the

Commissioner to be a third party. Risk of the applicant is

covered by a premium of Rs.25/-, to cover the risk of other

employee i.e., personnel employed over and above the

permitted employees. As per Section 147(1) Proviso (i) (c), the

Insurance Company is statutorily liable for the amount of

compensation arising from the provisions of workmen's

Compensation Act, 1923, to the employees of the insured

(maximum permitted employees of 7 as per Rule 252 of A.P.

Motor Vehicles Rules, 1989) and the insured need not pay

any additional premium for the statutory liability of the

JAK, J C.M.A.No.965_2013

insurer for the compensation of the employees carried in

goods vehicle.

10. Having discussed the entire Section 147 of the Motor

Vehicles Act, 1988, at length, in relation to the liability under

the Workmen's Compensation Act, 1923, the Commissioner

held that as per the terms and conditions of the insurance

policy, opposite party No.2-Insurance Company is bound to

indemnify the requirements of the liability under Workmen's

Compensation Act, 1923.

11. In view of the detailed discussion of Commissioner with

regard to the liability of the Insurance Company, this Court

cannot disturb the findings of the Commissioner, as it is a

valid consideration of both the liability of Insurance

Company and the fact that the applicant was labourer/

helper/workmen under the Workmen Compensation Act,

1923.

12. As far as the interest rate is concerned, the interest @

12% p.a. is reasonable, it is not on the higher side. It is trite

to take note of the fact that Commissioner is entitled to grant

JAK, J C.M.A.No.965_2013

the interest on the compensation amount as per the

prevailing rates. No effort has been made to show that

interest @ 12% p.a. is on the higher side. On the other hand,

this Court has come across a number of orders of the

Commissioner, wherein interest @ 12% p.a. has been

granted, which is not excessive, taking into consideration the

fact that the Statue under which interest is being paid is a

welfare legislation. Commissioner substantiated the order by

placing reliance on the judgments of Hon'ble Apex Court in

Pratap Narain Singh Deo Vs. Srinivas Sabata and

another 2 and Valsala Vs. Kerala State Electricity Board 3

on the issue of payment of interest on the amount of

compensation, wherein it was held that interest starts

accruing one month from the date of accident, but not from

the date of filling the application or from the date of the

order. After considering the said judgments, the

Commissioner was of the view that interest @ 12% per

annum be granted from 31st day of the accident till the date

of realization.

(1976) 1 SCC 289

(1999) 8 SCC 254

JAK, J C.M.A.No.965_2013

13. No substantial question of law arises, Commissioner's

order is neither perverse nor illegal. This Court does not find

any infirmity in the order of the Commissioner, no

interference is necessitated.

14. For reasons aforesaid, Civil Miscellaneous Appeal is

devoid of merits, is liable to be dismissed and is accordingly

dismissed. No order as to costs.

Miscellaneous applications pending, if any, shall stand

closed.

___________________________ ANIL KUMAR JUKANTI, J

Date:19.06.2025 KRR

JAK, J C.M.A.No.965_2013

THE HON'BLE SHRI JUSTICE ANIL KUMAR JUKANTI

CIVIL MISCELLANEOUS APPEAL No.965 OF 2013

Date:19.06.2025

KRR

 
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