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 4, Cited by 0]

Madras High Court

P.Ramaraj vs The Managing Director on 2 April, 2008

Author: G.Rajasuria

Bench: G.Rajasuria

       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 02/04/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

C.M.A.(MD)No.325 of 2001

P.Ramaraj		   			.. Appellant
	
Vs.

1.The Managing Director,
  State Express Transport Corporation,
  Unit-I, Tamilnadu, Chennai.			
2.The Branch Manager,
  State Express Transport Corporation,
  Unit-I, Tamilnadu, Chennai.
3.The Deputy Commissioner of Labour,
  D.C. of Labour Office,
  Tirunelveli.					.. Respondents


Prayer

Appeal filed under Section 30 of the Workmen's Compensation Act, 1923,
against the order dated 27.11.2000, passed in W.C.No.45 of 1999, on the file of
the Commissioner for Workmen's Compensation (Deputy Commissioner of Labour),
Tirunelveli.

!For Appellant	    	    	 ... Mr.A.John Britto

^For Respondents 		 ... Mr.P.Thilak Kumar for R1 				
		   			and R2
				     Mr.So.Paramasivam
				      Government Advocate for
					   R3

:JUDGMENT

This appeal is focussed as against the judgment and decree dated 27.11.2000, passed in W.C.No.45 of 1999, on the file of the Commissioner for Workmen's Compensation (Deputy Commissioner of Labour), Tirunelveli.

2. Heard both sides.

3. Animadverting upon the quantum of compensation awarded by the lower authority the appellant/claimant filed this appeal on various grounds, the gist and kernel of it would run thus:

The lower authority awarded a meagre compensation of Rs.77,351/-, slashing down the monthly wages of the injured to Rs.2,000/-, even though he was earning a sum of Rs.5,533.65 as evidenced by Ex.P.6.

4. The substantial question of law for consideration is as to whether the lower authority correctly fixed the compensation by choosing the monthly wages at Rs.2,000/-?

5. Substantial Question of law: The learned counsel for the appellant drawing the attention of this Court to Section 4 of Workmen's Compensation Act, would develop her argument to the effect that Rs.4,000/- minimum wages is contemplated under the Motor Vehicles Act, when the wages of the injured/claimant is above Rs.4,000/- p.m. Whereas the learned counsel for the Transport Corporation would convincingly and correctly, properly and appositely has argued that such a position as put forth by the learned counsel appellant may not be applied to the occurrence which took place during the 1998.

6. By virtue of the Workmen's Compensation (Amendment) Act 46 of 2000, which came to vogue w.e.f. 08.12.2000 the minimum wages contemplated is Rs.4,000/-, if the workmen was earning above Rs.4,000/- per month. Whereas the accident took place in the year 1998, in such a case the then prevailing rate of Rs.2,000/- alone should be taken into consideration as it had been correctly taken by the lower authority for assessing the compensation. The said amendment is not having retrospective effect and it is obvious that no more elaboration is required in this regard. Unless the amendment legislation clearly contemplates that the particular amendment is having retrospective effect the question of giving retrospective effect to such amendments cannot be countenanced. Hence, there is no infirmity in the order of the lower authority. Accordingly, the substantial question of law is answered to the effect that the lower authority correctly fixed the compensation by taking the monthly wages at Rs.2,000/-.

7. In the result, this appeal is dismissed and the compensation awarded by the Commissioner for Workmen's Compensation is confirmed. No costs.

sj To

1.The Commissioner for Workmen's Compensation, (Deputy Commissioner of Labour), Tirunelveli.