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 2, Cited by 1]

Orissa High Court

Swamalata Samal And Ors. vs Choudhury Kanduri Charan Das on 26 July, 1994

Equivalent citations: 1995ACJ957, (1996)ILLJ7ORI, 1994(II)OLR419

JUDGMENT
 

  D.M. Patnaik, J. 
 

1. In this Miscellaneous Appeal the legal heirs of deceased Rasananda Samal assail the correctness of the judgment of the Commissioner under the Workmen's Compensation Act disallowing the claim of the appellants for compensation.

Appellant No. 1, the wife of Rasananda claimed that on July 27, 1987 her husband, who was under the employment of the respondent M/s. Bajrang Stone Crushing Plant at Chadheid-hara, suffered from a reeling of head and fell down senseless. He was removed from the site to Jajpur Road Hospital and therefrom to SCB Medical College Hospital where in the night of July 28, 1987 he expired.

2. The learned Commissioner on discussion of the witnesses on record rightly held that Rasananda was working as such with the respon-dent as on the date of alleged accident. But the learned Commissioner held that he did not die of an accident and since the evidence on record proved that he died of hypertension, this could not be said to be an accident arising out of and in course of his employment.

Mr.G.P. Mohanty, learned counsel for the appellants strenuously urged that this finding of the learned Commissioner is against the weight of evidence on record . Mr. Mohanty took this court to the evidence of PW.2 who was the sole eye witness to the occurrence.

I may examine the evidence of PW.2 to find out the correctness of the submission of Mr. Mohanty.

3. PW.2 stated that on the date of accident while the deceased was supervising the work he fell down suddenly and when he (PW.2) and others asked him, the deceased replied as having a reeling of head. Thereafter they took him to his house. In the cross- examination that followed vide page 4, this witness stated that Rasananda used to supervise the work of labourers. There was no external injury at the time of his fall, but a wooden pole struck his head.

This part of the evidence of PW.2 that the wooden pole struck his head has not been discredited in the cross-examination nor the learned Commissioner has discussed as to why he discarded this part of the evidence of PW.2 as untrue. It is common knowledge that in every case of an accident affecting any part of the human body there must be a corresponding external injury unless of course the assault is by any sharp cutting weapon. There have been instances though they may be cases few and far between that even without any visible external injury on the head, people have died of haemorrhage affecting the brain. There was nothing which prevented either the respondent or even the Commissioner to bring out on record by further cross examination of PW.2 as to how and under what circumstances and in what manner the wooden pole struck the head of the deceased and as to why there was no visible injury on the head. It was wrong on the part of the Commissioner to draw an inference, that too without any medical opinion, that in the absence of an external injury on the head, the fact of accident itself should be disbelieved.

Therefore, I am of the opinion that Rasananda while on duty met with an accident and a wooden pole struck his head. The finding of the learned Commissioner that there was no accident is set aside.

4. While deciding the issue whether the death of the deceased arose out of and in course of his employment, the learned Commissioner accepted the evidence of the wife of the deceased (PW.1) and the colleague of the deceased (PW.2) and relied on Ext.2, the death certificates, and held that the cause of the death was hypertension with cerebral haemorrhage and therefore, it would not be said that the death occurred during the course of employment.

To arrive at such a conclusion, the learned Commissioner recorded the following reasons:

"..... But in this case, the nature of work of a supervisor does not warrant any risk of the attack of hypertension. There is absolutely no nexus between the blood pressure and the nature of work that the deceased was performing. Hypertension of the workers in Stone Crushing Plant is also not an Occupational disease as mentioned under Schedule III of the W.C.Act. Besides, it could not be proved at all that there was an accident of the deceased for which there was a brain haemorrhage and he expired. Hence as discussed under Issue No. 2 had there been a real accident, the applicants must have filed this claim application before June 8, 1989 or within the time limit and not after two months of the money suit filed by opp. party against the son of the deceased."

The above reasoning is not backed by any medical opinion. To say that the nature of work of supervisor does no warrant any risk of attack of hypertension is wholly incorrect. It is common knowledge that mental stress and strain and obesity are the two major contributing factors which develop blood pressure. It cannot be said that a supervisor working in a stone quarry does not work under stress and strain and is only the elite and sophisticated persons who only suffer from stress and strain. It is just opposite in the sense that a person who carries on regular exercise or a person who is engaged in daily physical labour hardly suffers from any hypertension though there may be rare exceptions. The deceased was a supervisor having the responsibility of supervising the work of labourers and also might be looking after the smooth running of the plant.

In this regard , a decision of this Court reported in 1994 Lab IC 1379 (General Superintendent, Talcher Thermal Station v. Smt. Bijulil Naik) may be referred to. This Court after a threadbare discussion of the points of law involved held that a casual connection between the employment and the injury caused by the accident must exist. It was further held that if after looking at the entire facts, a fair inference could be drawn that the employment caused the injury, then the employer would be liable to pay the compensation.

5. After going through the evidence on record, I am satisfied and, therefore, hold that Rasananda died of an accident arising out of and in course of his employment and the appellants are entitled to compensation. The case is remitted back to the Commissioner for assessing the compensation and payment of the amount within three months from the date of receipt of this order.

The Misc. Appeal is allowed