Orissa High Court
Divisional Manager, New India ... vs G. Krishna Rao And Ors. on 27 April, 1994
Equivalent citations: I(1995)ACC582
JUDGMENT R.K. Patra, J.
1. This is an appeal under Section 30 of the Workmen's Compensation Act. 1923 (for short, the Act) in which the insurer challenges the judgment and order of the Commissioner of Workmen's Compensation-cum-Assistant Labour Commissioner Jeypore (hereinafter referred to as the Commissioner) awarding compensation of Rs. 29,949/- in favour of respondent No. 1.
2. Respondent No. 1 filed an application before the Commissioner alleging that G. Irrama, his deceased wife, was working under Messrs Bhagirath Engineering Limited respondent No. 2 as a labourer at Loliguda in the construction of railway line and residing in one of the huts provided by the employer at the site Loliguda. In the mid-night of 10.4.1988 there was fire in the site which engulfed the hut in which the deceased was sleeping and was burnt alive. On the basis of the aforesaid allegations, respondent No. 1 claimed compensation of Rs. 50,000/- on account of the death of his wife. Messrs Bhagirath Engineering Limited (respondent No. 2) filed counter saying that the deceased G. Irrama was not working under it and it disclaimed the liability to pay any compensation. It was however, admitted in the said counter that there was fire in the night of 11-4-1988 in which the deceased died. It also pleaded that its work was insured with the appellant and, as such, the insurer is liable to pay compensation if respondent No. 1 was held entitled for the same. The appellant filed its written statement disclaiming the liability on the plea that the deceased was not working under respondent No. 2 and the death of the deceased was not within its knowledge.
3. At the threshold it was urged on behalf of respondent No. 1 that the appeal filed by the insurer is not maintainable in view of the fact that it has not deposited the amount of compensation as required under the third Proviso to Sub-Section (1) of Section 30 of the Act. Shri Roy for the appellant submitted that at the relevant time there were conflicting views of this Court in the matter; one view was that the pre-condition of deposit of money would be applicable only to the employer and not to the insurer and the other view was that the condition precedent provided by law was to be complied with by the party who filed the appeal. He submitted that in view of such divergent opinion no deposit was made. As a matter of fact, the aforesaid difference of opinion continued till it came to be resolved by a Division Bench of this Court in Koili Bewa v. Akshaya Kumar Misra 76 (1993) C.L.T. 403. In view of this position, the preliminary objection raised against the maintainability of the appeal is over-ruled.
4. Respondent No. 1 examined three witnesses including himself. On the basis of evidence, the Commissioner held that the deceased was a workman working under respondent No. 2 which had constructed some huts at Loliguda site for its workmen and the said huts caught fire in the night of 11-4-1988 and the deceased died in the said accident. The Commissioner further held that she died out of and in course of her employment. By taking into account the age, daily wages earned by her, he determined the compensation at Rs. 29,949/-.
5. Shri Roy submitted that the insurance policy in question covered the work site at Parvatinagar and not Loliguda where the accident took place and, as such, no liability can be fixed on it. In this connection, he drew my attention to the insurance policy which is on record. In the schedule of that policy, the following finds mention.
Insured: M/s. Bhagirath Engineering Ltd.,
H.C. Cochin,
Site-Parvatinagar,
Via-Rayagada-765001.
Business: Engineering Works and Construction.
This argument is not tenable in view of the fact that what is mentioned in the policy as extracted above is the address of the employer and not the site of work. In that policy there are other columns dealing with other particulars and the 6th column deals with place or places of employment. It is seen that the said column is left blank. In my considered opinion had there been mention of the place of employment in the said column that could have been determinative to hold as to which site of work was insured. In absence of any entry in the said column, it cannot be said that the Loliguda was not the site of work and it did not cover the insurance.
6. It was next contended by Shri Roy that as the death by accident was not out of and in course of employment, no liability can be fastened on the insurer. Section 3 of the Act provides that if personal injury is caused to a workman by accident arising out of and in course of employment, his employer shall be liable to pay compensation in accordance with the provisions contained in Chapter II of the Act.
7. It is trite law that to come within the purview of the Act, the injury (or death) by accident must arise both out of and in course of employment. Lord Sumner in Lencashire and Yorkshire Rly. Co. v. Highley 1917 A.C. 352 lucidly laid down the test for determining whether the accident arise out of employment. He opined:
There is, however, in my opinion, one test which is always at any rate applicable, because it arises upon the very words of the Statute, and it is generally of some real assistance. It is this: Was it part of the injured person's employment to hazard, to suffer, or to do that which caused his injury? If yes, the accident arose out of his employment. If nay, it did not, because, what it was not part of the employment to hazard, to suffer, or to do, cannot well be the cause of an accident arising out of the employment. To ask if the cause of this was within the sphere of the employment or was one of the ordinary risks of the employment or reasonably incidental to the employment, or conversely, was an added peril and outside the sphere of the employment, are all different ways of asking whether it was a part of his employment, that the workman should have acted as he was acting, or should have been in the position in which he was, whereby in the course of that employment he sustained injury.
The Supreme Court in Mackinnon Mackenzie and Co. Private Ltd. v. Ibrahim Mohammad Issak observed:
The words 'in the course of employment' mean 'in the course of the work which the workman is employed to do and which is incidental to it'. The words 'arising out of employment' are understood to mean that 'during the course of the employment, injury has resulted from some risk incidental to the duties of the service, this unless engaged in the duty owing to the master, is reasonable to believe the workman would not otherwise have suffered'. In other words, there must be a casual relationship between the accident and the employment. The expression 'arising out of employment' is again not confined to the mere nature of the employment. The expression applies to employment as such--to its nature, its condition, its obligations and its incidents. If by reason of any of these, factors the workman is brought within the zone of special danger, the injury would be on which arise 'out of employment' to put it different if the accident had occurred on account of a right which is an incident of the employment, the claim for compensation must succeed, unless of course the workman has exposed himself to an added peril by his own imprudent act.
7. There is no dispute that the accident took place in the night when the deceased was asleep. Respondent No. 1 got himself examined as P.W. 1. He stated that in the night of occurrence after taking dinner, his wife slept in the camp house constructed by the employer and as there was no enough accommodation, he slept out-side the house. At about 1 a.m. fire broke out which gutted the house resulting in the death of his wife. The provision made by the employer for residence of the concerned workman may be an incidence of service and the deceased might have slept in the house made available to her by the employer. Such accommodation by itself cannot form the basis to claim compensation on the ground that death by accident was caused out of and in course of the employment. The accident caused by fire, had no nexus to the employment of the deceased nor was it incidental to her duties. In the circumstances, on reasonable or legitimate inference can be drawn that the accidental death arose of out and in course of employment of the deceased. For the aforesaid reasons the employer cannot be held liable to pay compensation under the Act. As a necessary corollary it follows that no liability can be fastened on the appellant.
5. In the result, the order of the Commissioner cannot be supported which is hereby set aside. The appeal is accordingly allowed. No costs.