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 5, Cited by 6]

Kerala High Court

Mohammed Koya vs Balan on 1 December, 1986

Equivalent citations: (1987)IILLJ486KER

JUDGMENT
 

Sankaran Nair, J.
 

1. This appeal under Section 30 of the Workmen's Compensation Act, 1923, called 'the Act hereinafter, is directed against an order awarding compensation to the workman. The appellant is the employer; the respondent, the workman. On 5th June 1976, while operating a circle saw, the workman sustained an injury, in the course of his employment, as a result of which he lost some fingers. The appellant was present at the time of the accident. So says his son, witness No. 1 for the opposite party. A claim was made for compensation. Eventually, compensation in a sum of Rs. 7,560/- was awarded in accordance with Section 4 of the Act and Schedule I, thereof.

2. Counsel for the appellant assailed the order on several grounds, based on questions of fact and law. The former, we are not inclined to accept, because the findings entered by the Authority below, are based on cogent evidence, and the appreciation of the evidence is not perverse. An appeal under Section 30 of the Act is limited to substantial questions of law involved in the appeal; this Court is not a court of appeal of facts. The contours of Section 30 are well defined.

3. Counsel for the appellant challenged the award contending that there was no notice under Section 10 of the Act. The evidence of the witness for the opposite party clearly shows that the opposite party had notice of the accident. Notice is not a matter of form, but substance. Neither the Act, nor the Rules prescribe any form of notice. On the other hand, Section 4(1)(b) of the Acts states that want of notice or any defect or irregularity in notice shall not be a bar to the entertainment of a claim, if the employer had knowledge of the accident. This, he had. The contention must therefore fail.

4. It was then urged that the award of Rs. 7,560/- is unsustainable because, the claim made in the application was only for a sum of Rs. 5,000/-. We are not persuaded to accept this contention either. Section 4 of the Act requires that compensation shall be paid in accordance with the prescriptions or scale, indicated in the Schedules to the Act. (underlining supplied). This requirement, to our mind, is mandatory. The Act is a piece of social security legislation (though a pre-Constitutional enactment), referable to the Directive Principles in the Constitution and must receive an interpretation consistent with the canons of interpretation to be adopted in the case of beneficial legislations. As observed in Central Railway Workshop (by Works Manager). Thansi v. Viswanathan and Ors. 1970 I LLJ 351 at pp. 355-356.

...All legislation in a welfare State is enacted with the object of promoting general welfare; but certain types of enactments are more responsive to some urgent social demands and...therefore demand an interpretation liberal enough to achieve the legislative purpose....

The Act must receive an interpretation that would advance the object of the legislation. The workman cannot be cabined, confined and cribbed because he had named a sum of Rs. 5,000/- in his application as lump sum payment. This may be due to an error in calculation, or like reasons. Be that as it may, the language of the statute is clear, and the message cannot be missed.

In our view, the workman is entitled to get what the statute entitles him to get. The view that we take finds support in a decision of this Court reported in K.P. Kurian v. Hindusthan Shipping Company 1975 Lab. I.C. 130. A similar view has been taken by the Rangoon High Court in the decision reported in B.B.S. Navigation Co. v. Ramana (AIR) 1932 Rangoon 141. Baguley J. speaking for the Division Bench observed:

The Commissioner has no jurisdiction to give less compensation than that laid down in the Act , and the Commissioner is in no way lettered by what an ignorant cooly, helped perhaps by advisers only less ignorant than himself, may enter in his original application to the Commissioner.
The contention of the appellant is neither supported by principle, nor precedent. We reject the same.

5. The appeal is without merit, and must fail. We affirm the order of the Authority below and dismiss the appeal, with costs.