Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Telangana High Court

Bablu Uruma And 4 Others vs Y. Koteswara Rao And Another on 1 February, 2024

     THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI

       CIVIL MISCELLANEOUS APPEAL No.306 of 2013
                         AND
       CIVIL MISCELLANEOUS APPEAL No.348 of 2014


COMMON JUDGMENT:

1. These two Civil Miscellaneous Appeals arose out of the common order dated 21.12.2012 passed in W.C.No.194 of 2011, on the file of the Commissioner for Employees' Compensation and Assistant Commissioner of Labour-IV, Hyderabad (hereinafter referred to as 'the Commissioner'). The said claim petition was filed by the applicants therein seeking compensation of Rs.9,00,000/- for the death of Smt.Bhoomi Uruma, hereinafter called as 'the deceased', that occurred in an accident and the learned Commissioner has partly allowed the claim application granting compensation of Rs.4,94,435/-which is payable by both the opposite party Nos.1 & 2 within a period of thirty (30) days from the date of receipt of order. If the said amount is not deposited within 30 days, the applicants are entitled for interest @ 12% per annum from the date of expiry of the period of 30 days from the date of order till the date of realization. Aggrieved by the said order, the applicants before the Commissioner filed 2 MGP,J CMA Nos.306 of 2013and 348 of 2014 C.M.A.No.348 of 2014 and Respondent No.2-Insurance Company filed C.M.A.No.306 of 2013. Since both the appeals are arising out of same order, they are being dealt with by way of this common judgment.

2. For the sake of convenience, the parties hereinafter be referred as they were arrayed before the Commissioner.

3. It is the case of the applicants, who are the husband and children of the deceased -Smt.Bhoomi that the deceased was working as a labourer on the lorry bearing No.KA 04A 6545 under employment of opposite party No.1 and that opposite party No.2 is the insurer of the said lorry. On 15.06.2011, as per the directions of opposite party No.1, the deceased and other labourers have joined duty on the said lorry and were proceeding from B.N.Reddy Nagar to Secunderabad for the purpose of loading and unloading sand and on the way at about 00.30 hours, when they reached near GENPACT on Uppal to Habsiguda road, the driver of the said lorry, drove it in a rash and negligent manner at high speed and dashed against the road divider. As a result, the lorry turned turtle, due to which, the deceased and other 3 MGP,J CMA Nos.306 of 2013and 348 of 2014 labourers sustained grievous injuries and fractures. Immediately, the deceased was shifted to Gandhi Hospital, Secunderabad, for treatment. But the deceased died at about 2.30 hours while undergoing treatment. Based on a complaint, P.S., Uppal, registered a case in Crime NO.314 of 2011 under Section 304-A IPC. The applicants stated that the deceased was aged 30 years as on the date of accident and used to earn wages of Rs.4,500/- per month along with Batta of Rs.100/- per day which is being paid by opposite party No.1. The applicants stated that as the deceased died during the course and out of her employment as labourer under the employment of Opposite party No.1 and as the vehicle-Lorry was insured with opposite party No.2 and the policy was valid as on the date of accident, therefore, both the opposite party Nos.1 & 2 are jointly and severally liable to pay Rs.9,00,000/- towards compensation along with interest.

4. Opposite party No.1 filed his counter admitting the occurrence of accident on 15.06.2011, including employment of the deceased as cleaner, manner of the accident, wages, batta, age. He also stated that the lorry was insured with 4 MGP,J CMA Nos.306 of 2013and 348 of 2014 opposite party No.2 under valid insurance from 10.04.2011 to 09.04.2012 and prayed to dismiss claim against him.

5. Opposite party No.2 filed its counter denying the employment of the deceased as labourer on the subject lorry including, occurrence, narration of the accident, driver of the lorry having valid driving license at the time of accident and also stated that the compensation claimed is excess and exorbitant and hence prayed to dismiss the claim against it.

6. In support of their case, the applicant No.1 got examined as AW1 on behalf of all the applicants and got marked Exs.A1 to A9 on their behalf. On behalf of opposite party No.1, the owner of the lorry got himself examined as RW1. On behalf of the opposite party No.2, no witness was examined. However Ex.B1- Insurance policy was marked with the consent of either parties.

7. After considering the pleadings and evidence on record, the Commissioner held that the applicants had successfully proved their case. Hence, the claim petition was partly allowed holding that both the respondents were jointly and severally liable to pay compensation of Rs.4,94,435/- within 5 MGP,J CMA Nos.306 of 2013and 348 of 2014 thirty days from the date of receipt of copy of the said order failing which the applicants are entitled for further interest @ 12% per annum on the amount of compensation from the date of expiry of period of one month from the date of order. Aggrieved by the same, the applicants preferred CMA.No.348 of 2014 and the opposite party No.2 preferred CMA.306 of 2013.

8. Heard both sides.

9. The contention of the learned counsel for the appellants/applicants in C.M.A.348 of 2014 is that the learned Commissioner ought to have considered the wages @ Rs.8,000/- per month as per Gazette Notification dated 31.05.2010. He also contended that as the respondents/opposite party Nos.1 & 2 failed to deposit the awarded amount within thirty days from the date of award, as such, the opposite party Nos.1 & 2 are liable to pay interest at 12% per annum on the awarded amount and hence prayed to modify the order passed by the Commissioner.

10. The contention of learned Standing Counsel for opposite party No.2/Insurance company i.e., appellant in 6 MGP,J CMA Nos.306 of 2013and 348 of 2014 C.M.A.No.306 of 2013 is that the Commissioner erred in allowing the claim application as Ex.B-1-Insurance policy is not covered to the labourers who are working as unauthorized passengers. It also contended that the policy issued by respondent No.2 does not cover the risk of the labourers as no additional premium was paid by respondent No.1, hence, the learned Commissioner erred in fastening the liability on the Insurance Company and prayed to set aside the order of the learned Commissioner.

11. Now the points for determination are as follows:

"1. Whether the findings of the learned Commissioner suffer from any illegality?
2. Whether the policy under Ex.B-1 covers the risk of labourer i.e., the deceased without payment of additional premium?
3. Whether the findings of the Commissioner with regard to determination of the compensation and interest thereon suffer from any illegality?"

Point Nos.1 to 3:

12. This Court has perused the entire evidence and material placed on record. The applicant No.1 got examined himself as AW1 and reiterated the contents of his claim petition. In support of his contention, he got marked Exs.A1 to A9. In the 7 MGP,J CMA Nos.306 of 2013and 348 of 2014 cross-examination, he denied the suggestions given by respondent No.2 with regard to employee and employer relationship, age, wages, manner of accident and other aspects.

13. Opposite party No.1, who is the owner of the subject lorry, got himself examined as RW1. In his evidence he stated that he had taken the insurance policy covering the risk of the cleaner/labourer and the said policy is subsisting as on the date of accident. He also admitted the employment of the deceased as labourer on his lorry bearing No.KA-04-A-6545, payment of wages of Rs.4,500/- towards monthly salary of the deceased and Batta of Rs.100/- per day. In the cross- examination by opposite party No.2, he denied the suggestion that the deceased was traveling as a gratuitous passenger and to avoid the liability, he had taken a plea that she was working as a labour under him. He stated that he had not filed any documents to show that the deceased was working under him and he had not obtained any receipts from deceased for payment of monthly salary to her. 8

MGP,J CMA Nos.306 of 2013and 348 of 2014

14. The main and primary contention of opposite party No.2/ Insurance company is that though the insurance policy under Ex.B-1 is subsisting as on the date of the accident, the policy does not cover the risk of labourers, as no additional premium was paid by the opposite party No.1/owner of the lorry.

15. In this regard, it is apt to refer to the decision of Oriental Insurance Company Limited v. Thukaram Adappa 1 of the High Court of Karnataka, wherein it was held as follows:

"In Asha Rani's case, Devi Reddy Konda Reddy's case, Ajit Kumar's case and Baljit Kaur's case, the Supreme Court has held that the legislative intent was to prohibit goods vehicle from carrying any passenger. Carrying passengers in a goods vehicle is not contemplated under the Act. Though the Act mandates compulsory coverage against death of or bodily injury to any passenger of a public service vehicle and compulsory coverage in respect of drivers and conductors of public service vehicle and employees carried in goods vehicle, the liability was limited to liability under the Workmen's Compensation Act, 1923. The legislature never intended to cover the risk of any passenger in goods carriage. The premium paid under the new Act would only cover a third party, any passenger of a public service vehicle as also the owner of the goods or his authorised representative and not any passenger carried in a goods vehicle whether for hire or reward or otherwise. However, 1 2007 ACJ 1497 9 MGP,J CMA Nos.306 of 2013and 348 of 2014 once such a policy is taken to paying the premium, statutorily the employees of the insured such as driver, conductor, ticket collector and who are carried in the goods carriage, are also covered to the extent of the liability under the Workmen's Compensation Act, 1923."

16. Further, in P. Venkata Ramana v. Chintaguntla Kumari 2, the High Court for the erstwhile State of Andhra Pradesh held that putting a vehicle to use, the drivers, irrespective of the nature of the vehicle, conductors in public service vehicle and the coolies or labourers, engaged on a goods carriage are the essential operators and it is they, who become instrumental in operating the vehicle.

17. In, Oriental Insurance Company Limited v. Meena Variyal 3, the Hon'ble 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 2 2010 (2) ALD 281 3 (2007) 5 SCC 428 10 MGP,J CMA Nos.306 of 2013and 348 of 2014 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."

18 In, National Insurance Company Limited v. Prembai Patel 4, the Hon'ble 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 company qua the employees as aforesaid would not be 4 AIR 2005 SC 2337 11 MGP,J CMA Nos.306 of 2013and 348 of 2014 unlimited but would be limited to that arising under the Workmen's Act."

19. In, United India Assurance Company Limited v. Shandoorapu Gangavva 5 the Single Judge of this Court, while dealing with the liability of insurance company, in respect of death of a driver in case of the policy taken by the owner of the vehicle as 'Act Liability' without payment of extra premium, has dismissed the appeals filed by the insurance company by taking similar view, which was observed in Prembai Patel case and held that liability of insurance company qua employees of the owner could not be unlimited but it would be limited to that arising under Workmen's Compensation Act, 1923. It was further observed that in New India Assurance Company Limited v. Satpal Singh Muchal 6 the Honourable Supreme Court held that statutorily the employees of the insured such as driver, conductor and ticket collector, who are carried in the goods carriage, are covered to the extent of the liability under the Act without payment of any additional premium. Though, the judgment of Satpal Singh's case was over ruled by the Apex Court in the 5 Common judgment, dt. 09.03.2023, CMA (SR) Nos. 4208, 4214 and 4220 of 2006 6 2000 ACJ 1 SC 12 MGP,J CMA Nos.306 of 2013and 348 of 2014 case of New India Assurance Company Limited v. Asha Rani 7. However, it is to be seen that the Hon'ble Supreme Court in Prembai Patel's case (supra), which is subsequent to Asha Rani's (11th cited supra), held that 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.

20. In view of the above discussion and by taking into consideration the principle laid down in the above said cases, the evidence of RW1, who is the owner of the subject lorry, clearly stated that the said Insurance policy covers the risk of the cleaner/labourer and since the deceased is not a gratuitous passenger as she is an employee working under opposite party No.1 as labourer on the said lorry, the contention of the learned counsel for Opposite party No.2/Insurance company that the policy does not cover the risk of labourers in view of non-payment of additional premium, is unsustainable. Therefore, opposite party No.2/Insurance company is liable to indemnify opposite party 7 (2003 (2) SCC 223) 13 MGP,J CMA Nos.306 of 2013and 348 of 2014 No.1 i.e., owner of the lorry. Further, the Appellant/Insurance company, except making contentions, has not adduced any proper evidence to disprove the case set up by the applicants. Hence, the contention of the learned counsel for the Appellant/ Insurance company is rejected.

21. Coming to the contention made by the learned counsel for the appellants/applicants in claim petition is that the learned Commissioner should have taken the wages of deceased @ 8,000/- per month as per Gazette Notification dated 31.05.2010. In this regard, it is pertinent to refer the evidence of RW1, who is the owner of lorry, who stated that he used to pay Rs.4,500/- per month towards salary and Rs.100/- per day as batta to the deceased. But he failed to produce any documentary proof to that effect evidencing the same. However, the Commissioner determined the wages of the deceased @ Rs.4393.25/- as per the minimum wages fixed by the Government vide G.O.Ms.No.83, L.E.T & F (Lab- II) Department, dated 22.11.2006, w.e.f.04.12.2006. This Court is of the considered opinion that the learned Commissioner has granted just and reasonable compensation 14 MGP,J CMA Nos.306 of 2013and 348 of 2014 after determining all the aspects and interference of this Court is unwarranted.

22. Insofar as rate of interest is concerned, it is apt to refer to the decision of the Hon'ble Supreme Court in P. Meenaraj v. P. Adigurusamy 8, wherein it is held as follows:

"10. As regards the date of commencement of the liability of interest, the learned counsel for the appellant appears to be right that even in the case of Pratap Narain Singh Deo (supra), this Court has not laid down the law that the interest would be payable only 30 days after the accident. In our view too, the said statutory period of 30 days does not put a moratorium over the liability of interest. Such interest is related with the amount of compensation receivable by the claimant and there appears no reason for not allowing interest for 30 days from the date of accident. In fact, in the referred decisions too, this Court has allowed interest from the date of accident. That being the position, the questioned part of the order of the High Court calls for interference and the same is modified to the extent that the appellant would be entitled to interest from the date of accident."

23. In view of the principle laid down in the above said case, it is evident that the petitioner is entitled for interest at 12% per annum on the compensation amount from the date of accident till date of deposit. Hence, this Court is inclined to award interest at 12% per annum on the compensation amount from the date of accident till the date of deposit. 8 Civil Appeal No 209 of 2022, decided on 6 January 2022 15 MGP,J CMA Nos.306 of 2013and 348 of 2014

24. In the result, the Civil Miscellaneous Appeal No.306 of 2013 is dismissed and Civil Miscellaneous Appeal No.348 of 2014 is partly allowed by modifying the impugned order passed by the Commissioner to the extent of granting interest rate at 12% per annum from the date of accident till the date of deposit. In all other aspects, the order of the Commissioner stands confirmed. There shall be no order as to costs.

25. Miscellaneous applications pending, if any, shall stand closed.

____________________________ JUSTICE M.G.PRIYADARSINI Date: 01.02.2024 ysk