State Consumer Disputes Redressal Commission
M/S. Patel Engineering Ltd.Rep. By Its ... vs 1. The Branch Manager,The New India ... on 9 September, 2010
BEFORE THE A BEFORE THE A.P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. C.D. 46/2004 Between: M/s. Patel Engineering Ltd. Rep. by its Manager (Admn) K. Divakaran Nair S/o. K. K. Pillai Office at 6-3-635 & 637 IV Floor, Akash Ganga, Khairatabad, Hyderabad-4 *** Complainant And 1. The Branch Manager The New India Assurance Company Ltd. 3/51/3, Raghavendra Mansion Opp: HAL Gate, Balanagar Hyderabad-500 042. 2. The Divisional Manager The New India Assurance Company Ltd. 5-33-2A, 1st Floor, Kukatpally X Roads Hyderabad. 3. The New India Assurance Company Ltd. Rep. by is Regional Manager V Floor, Surya Towers, R.P. Road Secunderabad. 4. The Chairman The New India Assurance Company Ltd. New India Assurance Building 87, M.G. Road, Fort Mumbai-400 001. *** Opposite Parties C.D. 49/2004 Between: M/s. Patel Engineering Ltd. Rep. by its Manager (Admn) K. Divakaran Nair S/o. K. K. Pillai Office at 6-3-635 & 637 IV Floor, Akash Ganga, Khairatabad, Hyderabad-4 *** Complainant And 1. The Branch Manager The New India Assurance Company Ltd. 3/51/3, Raghavendra Mansion Opp: HAL Gate, Balanagar Hyderabad-500 042. 2. The Divisional Manager The New India Assurance Company Ltd. 5-33-2A, 1st Floor, Kukatpally X Roads Hyderabad. 3. The New India Assurance Company Ltd. Rep. by is Regional Manager V Floor, Surya Towers, R.P. Road Secunderabad. 4. The Chairman The New India Assurance Company Ltd. New India Assurance Building 87, M.G. Road, Fort Mumbai-400 001. *** Opposite Parties C.D. 55/2004 Between: M/s. Patel Engineering Ltd. Rep. by its Manager (Admn) K. Divakaran Nair S/o. K. K. Pillai Office at 6-3-635 & 637 IV Floor, Akash Ganga, Khairatabad, Hyderabad-4 *** Complainant And 1. The Branch Manager The New India Assurance Company Ltd. 3/51/3, Raghavendra Mansion Opp: HAL Gate, Balanagar Hyderabad-500 042. 2. The Divisional Manager The New India Assurance Company Ltd. 5-33-2A, 1st Floor, Kukatpally X Roads Hyderabad. 3. The New India Assurance Company Ltd. Rep. by is Regional Manager V Floor, Surya Towers, R.P. Road Secunderabad. 4. The Chairman The New India Assurance Company Ltd. New India Assurance Building 87, M.G. Road, Fort Mumbai-400 001. *** Opposite Parties C.D. 56/2004 Between: M/s. Patel Engineering Ltd. Rep. by its Manager (Admn) K. Divakaran Nair S/o. K. K. Pillai Office at 6-3-635 & 637 IV Floor, Akash Ganga, Khairatabad, Hyderabad-4 *** Complainant And 1. The Branch Manager The New India Assurance Company Ltd. 3/51/3, Raghavendra Mansion Opp: HAL Gate, Balanagar Hyderabad-500 042. 2. The Divisional Manager The New India Assurance Company Ltd. 5-33-2A, 1st Floor, Kukatpally X Roads Hyderabad. 3. The New India Assurance Company Ltd. Rep. by is Regional Manager V Floor, Surya Towers, R.P. Road Secunderabad. 4. The Chairman The New India Assurance Company Ltd. New India Assurance Building 87, M.G. Road, Fort Mumbai-400 001. *** Opposite Parties F.A. 179/2006 against C.D. 109/2004, Dist. Forum, Ranga Reddy Between: M/s. Patel Engineering Ltd. Rep. by its Manager (Admn) K. Divakaran Nair S/o. K. K. Pillai Office at 6-3-635 & 637 IV Floor, Akash Ganga, Khairatabad, Hyderabad-4 *** Complainant And 1. The Branch Manager The New India Assurance Company Ltd. 3/51/3, Raghavendra Mansion Opp: HAL Gate, Balanagar Hyderabad-500 042. 2. The Divisional Manager The New India Assurance Company Ltd. 5-33-2A, 1st Floor, Kukatpally X Roads Hyderabad. 3. The New India Assurance Company Ltd. Rep. by is Regional Manager V Floor, Surya Towers, R.P. Road Secunderabad. 4. The Chairman The New India Assurance Company Ltd. New India Assurance Building 87, M.G. Road, Fort Mumbai-400 001. *** Opposite Parties Counsel for the Complainants: M/s. P. Sri Raghuram Counsel for the OPs: M/s. Kota Subba Rao. CORAM: HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT & SMT. M. SHREESHA, MEMBER
THURSDAY, THIS THE NINETH DAY OF SEPTEMBER TWO THOUSAND TEN Oral Order:
(Per Honble Justice D. Appa Rao, President) ***
1) These complaints and appeal F.A. No. 179/2006 involve various claims of various workmen viz., skilled, semi-skilled and unskilled against accidents for various periods under insurance policies issued by the opposite party the New India Assurance company Ltd.
2) Both parties have filed a memo to club all these matters, since they pertain to the very same claim between the same parties.
3) Before adverting to the facts, at the outset, we may state that the National Consumer Disputes Redressal Commission in R.P. No. 4265/2009 against F.A. No. 179/2006 and F.A. Nos. 535, 536, 537 and 538/2007 against C.D. Nos. 46, 49, 55 and 56/2004 by its order dt. 14.1.2010 remitted the matters to this Commission to decide the complaints according to law after permitting the parties to complete their pleadings and the evidence. Despite the said orders neither of the party had sought for amendment of pleadings.
However, additional counter was filed by the insurance company. Both parties filed affidavits evidence and got Exs. A106 to A109 were marked on behalf of the complainant and Ex. B2 photostat copies of policies on behalf of the opposite party.
4) The case of the complainant M/s. Patel Engineering Ltd. is that it is a company registered under the Companies Act, 1956 and had taken contract work of APGENCO formerly APSEB for execution of civil works at Srisailam Left Bank Hydro Electric project, Srisailam dam at Mahaboobnagar in the year 1991. It had appointed several skilled, semi-skilled and un-skilled workers for execution of above contract work. It had taken insurance policies against the coverage of accidents for the above said workmen for various periods from the opposite party insurance company.
During the course of execution of works fatal and non-fatal accidents had occurred at worksite. As far as non-fatal accidents the site-in-charge was immediately informing the accident to the project manager who in turn was informing the Executive Engineer, APGENCO (APSEB) and the company in turn has been paying compensation to the workmen in the presence of officials of APGENCO basing on the final medical report issued by the Deputy Civil Surgeon, Srisailam as per the memorandum of agreement. In case of fatal accidents the project manager was informing the Executive Engineer, APGENCO (APSEB) and also the Assistant Commissioner of Labour, Mahaboobnagar and the company has been depositing the amount with the Assistant Commissioner of Labour who in turn disbursing the amount to the legal heirs. As per the terms of the policy when they had directed the insurance company to reimburse the compensation they were assuring by informing that they had already passed instructions to the branch office to process the claims and reimburse the amounts to it. Since they did not pay as promised which would amount to deficiency in service claimed the amounts together with interest, compensation and costs by filing following complaints.
C.C. 46/2004: This is a claim for Rs. 23,44,573/- for the amount paid to 89 workmen who were involved in non-fatal accidents for whom they paid the above amount for the accidents during the years 1997-1998. The list of workmen was enclosed to the complaint alleging that though the insurance company had promised to settle the claim by its letter Dt. 31.3.2004 it did not choose to do so and therefore claimed Rs. 23,44,573/- with interest @ 12% p.a., from the date of payment together with compensation of Rs. 10 lakhs and costs.
C.C. 49/2004: This is a claim for Rs. 24,04,952/- for the amount paid to 89 workmen who were involved in non-fatal accidents and 2 fatal accidents for whom they paid the above amount for the accidents during the years 1998-1999. The list of workmen was enclosed to the complaint alleging that though the insurance company had promised to settle the claim by its letter Dt. 31.3.2004 it did not choose to do so and therefore claimed Rs. 24,04,952/- with interest @ 12% p.a., from the date of payment together with compensation of Rs. 10 lakhs and costs.
C.C. 55/2004: This is a claim for Rs. 46,78,949/- for the amount paid to 198 workmen who were involved in non-fatal accidents and 3 fatal accidents for whom they paid the above amount for the accidents during the years 1999-2000. The list of workmen was enclosed to the complaint alleging that though the insurance company had promised to settle the claim by its letter Dt. 31.3.2004 it did not choose to do so and therefore claimed Rs. 46,78,949/- with interest @ 12% p.a., from the date of payment together with compensation of Rs. 15 lakhs and costs.
C.C. 56/2004: This is a claim for Rs. 32,92,732/- for the amount paid to 106 workmen who were involved in non-fatal accidents and 7 fatal accidents for whom they paid the above amount for the accidents during the years 2000-2001. The list of workmen was enclosed to the complaint alleging that though the insurance company had promised to settle the claim by its letter Dt. 31.3.2004 it did not choose to do so and therefore claimed Rs. 32,92,732/- with interest @ 12% p.a., from the date of payment together with compensation of Rs. 10 lakhs and costs.
F.A. 179/2006: This is an appeal preferred by the complainant against the order of the Dist. Forum, Ranga Reddy in dismissing the complaint. This is a claim for Rs.
12,03,880/- for the amount paid to 6 workmen who were involved in non-fatal accidents for whom they paid the above amount for the accidents during the years 1996-1997. The list of workmen was enclosed to the complaint alleging that though the insurance company had promised to settle the claim by its letter Dt. 31.3.2004 it did not choose to do so and therefore claimed Rs. 12,03,880/- with interest @ 12% p.a., from the date of payment together with compensation of Rs. 5 lakhs and costs.
5) The insurance company resisted the cases. While admitting issuance of policies it alleged that it was not liable to satisfy the claim. The complaints were barred by limitation besides was not maintainable. There was no intimation about the employment details of the personnel in dispute and various facts mentioned in the complaint. They were not aware of the incidents referred to in the complaint, and the orders passed thereon by the Assistant Commissioner of Labour. The complainant did not follow the procedure as required under the rules. It was never informed about any complaint being filed before the Commissioner of Labour under Workmens Compensation Act (herein after called W.C. Act) or the award that was passed or the various deposits made by it. They were kept in dark about the alleged claims and the awards that were made. Though they had promised to consider the claims, on verification it was found that the complainant was never bothered to inform nor submitted the claim forms. They were not made a party before the Commissioner under W.C. Act. They were deprived of participating in the enquiry before the Commissioner under the W.C. Act. The orders of the Labour Commissioner were not binding on them. They were not liable to pay any of the amounts claimed much less compensation and costs. The orders passed by the Commissioner were not even filed. At any rate, in case of any accident whether it was death or disability to the workmen it should inform to it by filing claim form. On such information it would enquire into the matter and after receiving the required documents like FIR, wages register etc., settle the claim. At least the complainant could have informed that the matter was pending before the Commissioner under the W.C. Act in order to enable them to implead as proper and necessary party and contest the claim. The claims were made after five years without any documents and proper information. They approached this Commission with exaggerated amounts without filing any documents in support of their claim. The complaints were barred by limitation under article 44 of the Limitation Act. They were to be filed within three years from the date of death of the deceased. Since no claim was made the question of denial does not arise. The registers with postal receipts that were filed pertaining to the claims that were made were not addressed to it. Without filing postal acknowledgement, no inference could be drawn that the claims were intimated to them. Each of the claim shall be treated as a single complaint. If all these cases are clubbed together it would exceed more than Rs. 1 crore beyond the jurisdiction of this Commission. All the employees cannot be brought under one umbrella as there are different categories viz., skilled, semi-skilled and unskilled employees etc. In fact as per the terms of the policy the information as to the death or accident to be given within 24 hours along with required documents within a period of one month from the date of occurrence. Section 19 of the W.C. Act ousts the jurisdiction of the civil court. Without consent of the insurer the complainant was not liable to pay the amount to the workmen and seek reimbursement. In C.C. No. 46/2004 for the claims relating to the year 1999 it had received a letter on 6.2.2004. Intimation on 30.5.2001 in respect of claims from Sl. No. 22 onwards was reclaimed. In C.C. 49/2004 the complainant did not file affidavit in respect of workmen, their wages etc. There was no intimation about their claim. Equally in regard to C.C. No. 55/2004. There is a lot of difference between the amount claimed and received. In regard to C.C. No. 56/2004 no intimation was made with regard to alleged workmen except the workmen mentioned at Sl. No. 32, 54 and 84 to 106. Their intimations were received on 26.6.2002. In regard to F.A. No. 179/2006 the accident took place outside the employment but not during the course of employment. They were travelling in a tipper as passengers to attend a function. In fact Sri Naga Raju was not the actual driver of the tipper and he was not having valid driving license. There was no deficiency in service on its part, and therefore prayed for dismissal of the complaints with costs.
6) The complainant in proof of its case filed the affidavit evidence of its Manager (Administration) reiterating the facts mentioned in the complaints and also affidavit evidence after remand and got Exs. A1 to A109 marked. While the insurance company filed the affidavit evidence of its Manager and got Exs. B1 & B2 marked.
7) The points that arise for consideration are :
i) Whether the complainant had paid the compensation to various employees viz., skilled, semi-skilled and un-skilled workmen under the W.C. Act?
ii) Whether the insurance company was liable to reimburse the amounts paid by the complainant?
iii) Whether this Commission has jurisdiction to try these matters?
iv) Whether the claims are barred by limitation?
v) To what relief?
8) It is an undisputed fact that the complainant M/s. Patel Engineering Ltd. a company registered under the Companies Act, 1956 had taken contract work of APGENCO formerly APSEB for execution of civil works at Srisailam Left Bank Hydro Electric project, Srisailam dam at Mahaboobnagar in the year 1991. It had appointed several skilled, semi-skilled and un-skilled workers for execution of above contract work. It had taken the following insurance policies against the coverage of accidents for the above said workmen for various periods from the opposite party insurance company vide Ex. A1.
Case No. Policy No. Period Sum insured Premium No. of Employees covered From To with category Category Nos.
CC 46/20044161170200107 22.09.1997 21.09.1998 1,55,22,140/-
7,30,922/-
Skilled Cat-A 20 Semi-Skilled Cat-A 70 Un-Skilled Cat-A 150 Semi-Skilled Cat-B 150 Un-Skilled Cat-B 500 CC 49/2004 4161170200111 22.09.1998 21.09.1999 1,87,87,150/-
9,20,200/-
Skilled Cat-A 20 Semi-Skilled Cat-A 70 Un-Skilled Cat-A 150 Semi-Skilled Cat-B 150 Un-Skilled Cat-B 500 CC 55/2004 611702/41/99/102 22.09.1999 21.09.2000 1,60,98,360/-
9,36,760/-
Unskilled Cat-A 100 Unskilled Cat-B 325 Skilled Cat-A 20 Semi-Skilled Cat-A 70 Semi-Skilled Cat-B 150 CC 56/2004 611702/41/00/001 22.09.2000 21.09.2001 57,16,080/-
3,79,746/-
Unskilled Cat-A 50 Unskilled Cat-B 100 Skilled Cat-A 10 Semi-Skilled Cat-A 25 Semi-Skilled Cat-B 50 F.A. 179/2006 4161170200102 22.09.1996 21.09.1997 93,42,613/-
5,55,188/-
Skilled Cat-A 20 Semi-Skilled Cat-A 70 Un-Skilled Cat-A 150 Semi-Skilled Cat-B 50 Un-Skilled Cat-B 300 While so during the course of execution of works fatal and non-fatal accidents had occurred at worksite for which according to the complainant it had paid Rs. 23,44,573/- (C.C. No. 46/2004), Rs. 24,04,952/- (C.C. No. 49/2004), Rs. 46,78,949/- (C.C. No. 55/2004), Rs. 32,92,732/- (C.C.No. 56/2004) and Rs. 12,03,880/- (F.A. No. 179/2006). On payment it has claimed the amounts by its letter dt. 10.1.2002 addressed to Op1, letter dt. 28.1.2003 and 4.2.2003 addressed to Op2, letter dt. 16.4.2004 addressed to Op3, letter dt. 30.12.2003 and 6.2.2004 addressed to Op4 to settle the claims. The request was repeated by letter dt. 9.2.2004 addressed to Op2, letter dt.
25.2.2004 and 22.3.2004 addressed to OP4, letter dt. 31.3.2004 and 24.5.2004 addressed to Op3, letter dt. 14.8.2004 addressed to Op4, and when there was no settlement they had filed the complaints.
9) At the outset, we may state that the complainant for the reasons best known did not choose to mention as to various claims made by the complainant or the awards that were passed by the Commissioner of Labour under the W.C. Act directing the complainant to pay compensation to various workmen as narrated by it in various complaints.
Instead it had filed Exs. A17 to A105 copies of claim forms along with medical reports and initial report and site engineers report of injured workers. It has also filed Exs. A4 to A16 various letters addressed by the complainant to the opposite parties for settlement of claims. It looks as though in some cases they have paid these amounts without recoursing to any proceedings before the Commissioner of labour as ordained under W.C. Act.
Admittedly some cases were filed under W.C. Act claiming compensation.
10) In Ex. B2 Workmens Compensation Policy schedule there is a categorical mention that the W.C. Act, 1923 and subsequent amendments to the said Act prior to the date of the issue of policy and the Fatal Accidents Act, 1855 and subsequent amendments to the said acts are deemed to be added to the laws set out in the schedule to the policy. It is also provided that the insurance granted is not extended to include
(i) any interest and/or penalty imposed on the insured on account of his/their failure to comply with the requirements laid down under the W.C. Act, 1923 and
(ii) any compensation payable on account of occupational diseases listed in part-C of schedule-III of the W.C. Act, 1923.
11) Even assuming without admitting that the complainant a company incorporated under the Companies Act filed complaints under W.C. Act it did not implead the insurance company while claiming compensation under the W.C. Act. Except the affidavit evidence and the allegation that in some of the cases they settled with the victims while in other cases they obtained awards by recoursing to W.C. Act they did not file any record in order to enable the insurance company to verify whether a particular workman sustained injury/death during the course of employment.
12) In one of the cases F.A. 179/2006 the defence of the insurance company is that while the employees were attending to a private function they sustained injuries/death and they are not liable to compensate.
13) The W.C. Act postulates that every claim either fatal or non-fatal shall be processed under the W.C. Act. We do not want to explore the philosophy behind such provision. Evidently the employer may exploit the workmen by settling for small amounts, as no such workmen be literate. At any rate the employer cannot contract out the provisions of the W.C. Act by settling with the employees straight and claim the amounts with the insurance company on the ground that it had to reimburse whatever the amount it had paid to the workmen.
14) The complainant had filed Ex. A106 to A109 to prove that they had intimated each and every claim of the employees whenever accident took place. The complainant could not prove that a particular claim was made under a particular Dis. Number. No acknowledgement whatsoever was filed from the insurance company. It is important to prove that the intimation that was made under a particular exhibit relates to the claim of a particular workman. Assuming without admitting that the insurance company had intimated all the claims, the fact remains that the complainant whenever filed claims under W.C. Act did not implead the insurance company.
15) At the cost of repetition, we may state that the complainant did not file the awards that were passed by the Commissioner under W.C. Act in order to find out the amounts that were ordered to be paid by the complainant to each of the workman in order to claim reimbursement from the insurance company. Be that as it may Section 3 of the W.C. Act postulates the following requirement to be established to succeed in an application for getting compensation.
(i) that the accident must arise out of and in the course of the workmans employment.
(ii) there must be casual connection between the injury and the accident and the work done in the course of the employment.
(iii) the workman has to say that while doing a part of his duty or incidental thereto it has resulted into an accident.
It is necessary that the workman must be actually working at the time of the inquiry or the accident. Therefore, the three factors, that there must be injury, it must be caused in an accident, it must be caused in the course of and out of the employment must be established
16) Section 8 of the W.C. Act makes it clear that no compensation has to be paid in respect of a workman whose injury has resulted in death except by deposit with the Commissioner and no such payment made directly by an employer shall be deemed to be a payment of compensation; the employer should not make any payment of compensation directly to the deceaseds heirs and legal representatives or to any of them; (i) Section 8 of the Act is designed to protect the heirs and legal representatives of the deceased workman against any kind of exploitation or fraud likely to be practiced on them by or on behalf of the employer or any third party; (ii) Section 8 of the Act lays down the format for quantum of compensation payable by an employer when an employee meets with an accident. Its object is that unscrupulous employer should not take advantage of the ignorance of the employee in making payment of a paltry sum. Therefore the Act safeguards the interest of the workers and any private payment will not discharge the statutory obligation.
17) In the light of admitted fact that the complainant did not implead the insurance company to the proceedings before the Commissioner under W.C. Act whether the complainant could recover the amount recoursing to the provisions under the Consumer Protection Act. This question has been considered in a decision in Rajak Haji Jumma Vs. United India Insurance Company Ltd. reported in 1995 (1) LLJ 168 ( Bombay). It was a case where the employer had deposited a sum of Rs. 27,000/- with the Court of Commissioner for Workmen Compensation. However the insurance company was not liable to indemnify when the insurer was not impleaded when a claim was made referring to Section 19 (1) of the W.C. Act which reads as under :
19. Reference to Commissioners: (1) If any question arises in any proceedings under this Act as to the liability of any person to pay compensation (including any question as to whether a person injured is or is not a workman) or as to the amount or duration or compensation (including any question as to the nature or extent of disablement) the question shall, in default of agreement, be settled by a commissioner.
Liability of the employer: The liability of the employer arises as soon as the injury is caused and at any subsequent occasion. It cannot be suspended.
Liability of the insurance company: If the insurance company has agreed to discharge the liability of the employer under the Workmens Compensation Act the liability of the insurance company to indemnify the insurer shall have to be determined by the Commissioner for Workmens Compensation in the very same proceedings by virtue of the provisions contained in Section 19(1) of the Act.
Scope of expression any person : The insurer also will come within the scope of any person contemplated in Section 19 of the Act and thus within the jurisdiction of the Workmens Compensation Commissioner.
18) In fact in the above decision, it had relied yet another decision of High Court of Rajasthan in Madan Gopal Vs. Anandi Lal reported in (1992) ACJ 543 referring to the expression any person it was held that includes the insurance company concerned. It is therefore obvious that if the insurance company has agreed to discharge the liability of the employer under Workmens Compensation Act, the liability of insurance company to indemnify the insurer shall have to be determined by the Commissioner for Workmens Compensation in the very same proceedings by virtue of provisions contained in Section 19(1) of the Act. In that case since the primary liability being on the employer and the amount was determined the High Court obviously by invoking its jurisdiction directed the Commissioner for Workmens Compensation to determine afresh ..... after giving due opportunity to the appellant and respondent to file supplementary pleadings and lead such evidence as they wish to lead. It was also mentioned that notice had to be issued to the insurance company in Form-J under rule 39 of the Workmens Compensation Rules, 1924.
19) The complainant for the reasons best known did not implead the insurance company to the proceedings before the Commissioner for Workmens Compensation in order to determine the liability of the insurance company to indemnify the insurer. This would enable the Commissioner to determine whether the liability could be mulcted against the insurance company and whether liability arises as per the terms of the policy being injury or death occasioned during the course of employment. This the complainant did not let in any evidence to show for each of the case that the injury or death of each workman had occasioned during the course of the employment. It is not known as to the claim that was made before the Commissioner for Workmens Compensation. It is equally not known as to how the compensation that was determined by the Commissioner for each of the workman. It is not known why the complainant did not file any of the orders that were passed by the Commissioner showing quantum of compensation that was awarded. Obviously without proving any of these facts it intends to claim the amounts by circumventing the proceedings before the Commissioner for Workmens Compensation to lay the claims. It is obvious that the complainant having known about its mistake in not impleading the insurance company must have resorted to this procedure by filing complaints before the Dist. Forum or this Commission as though the claims could be processed under the Consumer Protection Act. Having clutched the jurisdiction of the Commissioner under the W.C. Act by virtue of Section 19(1) of the W.C. Act the complainant is debarred from prosecuting this case before this Commission. Since we hold lack of jurisdiction and more so when the claims were already adjudicated by the Commissioner the question of this Commission fixing liability on the insurance company under the terms of the policies cannot be entertained.
20) Learned counsel for the insurance company contended that under the terms of the policy more so under clause No. 1 the liability of contractors of the insured is not covered. Admittedly the persons who claimed compensation were the employees of the contractor. The learned counsel further contended that under condition No. 4 of the policy in the event of any occurrence which may arise to claim under the policy the insured shall give notice thereon to the insurance company with full particulars immediately. In case of claim, summons and process shall be notified or forwarded to the company immediately on receipt of the same. The said condition was never followed by the complainant. Under condition No. 5 of the policy the employer/insured shall not promise or make payment without the prior consent of the insurance company and without giving the information and assistance for any claim of indemnity, if it is required the insurance company has got powers to take over and participate even during the settlement. Not only that there is specific condition No. 9 in the policy under which the strict observance and fulfilment of the conditions is insisted. The complainant has never followed the said conditions and simply filed some inward register. It is not at all fulfilment of the conditions of the policy. Under condition No. 4 & 5 the complainant cannot make any payment without the consent and knowledge of the insurer. To cover up their latches, they have filed some inward registers. It is not suffice or enough to say that the conditions are fulfilled. Even otherwise the fact remains that the claims of the year 1996 onwards were intimated to the insurance company in 2001.
21) The learned counsel for the insurance company further contended that the conditions of the policy were not fulfilled. Under condition No. 2 clause-A of the policy any consequential losses was exempted. Under section 2 clause B of exceptions any legal liability whatsoever in nature, the policy does not cover. Under condition No. 1 of the policy, the schedule of the policy should be read as part of the policy and under schedule-II three categories of workmen are covered. The claims in respect of which category is not known. Under condition No. 2 every notice or communication to be given or made under the policy shall be delivered in writing to the company which was never followed. Under condition No. 4 any summons, process or any claim shall be intimated immediately to the company on receipt. But in this case there is no such intimation and the complainant was sitting calmly for years together. Condition No. 4 of the policy was not followed. Likewise condition No. 5 was not followed as liability was admitted without knowledge and consent of the insurance company. Hence the complainant cannot ask for reimbursement of any amount.
22) Learned counsel for the complainant contended that a reply given by the insurance company that it was enquiring into and would itself amount to admission of the claims. We do not agree with the said submission. Under Section 22 of the W.C. Act the compensation application has to be preferred to the Commissioner for Workmens Compensation. If any amount is paid in view of the agreement by way of settlement thereon it shall be sent by the employer to the Commissioner and the learned Commissioner after satisfying about the genuineness should record it. If there is no such agreement made by the employer it has no legal sanctity for the amounts paid. Even in cases of injuries the Commissioner while granting the compensation has to follow the procedure prescribed under schedule part-I and if it is non-schedule injuries he should decide it basing upon the loss of earning capacity fixed by the qualified medical practitioner as detailed in Section 4 explanation-II of the W.C. Act. Under rule -23 the Commissioner has to examine the applicant and should hold enquiry under rule 25 after framing of issues. The complainant did not follow any procedure prescribed under the W.C. Act including the rules prescribed for indemnification. Therefore it cannot approach this Commission. Necessarily if insurance company was impleaded, the Commissioner would also determine the liability of the insurance company to reimburse the amount.
23) Learned counsel for the insurance company contended that article 44A & B of the Limitation Act stipulates three years either from the date of death of the employee or from the date of denial of claim. It is contended by the complainant that several letters were addressed to the insurance company till 2004 evidenced by despatch registers and since there was no repudiation of the claims the complaints are within time.
It is also contended that they could prove that they had intimated the date of accident by filing despatch registers and therefore presumption under 114(g) of the Evidence Act had to be invoked that the insurance company had received the intimation. Evidently in C.D. 46/2004 the accidents took place in 1997-98; in C.D. 49/2004 the accidents took place in 1998-99; in C.D. 55/2004 the accidents took place in 1999-2000; in C.D. 56/2000 the accidents took place in 2000-2001 and in F.A. 179/2006 the accidents took place in 1996-97. For the first time they made claim by way of letters in 2002 regarding settlement of claims and release of payments. Obviously this is contrary to the W.C. Act. which we have already mentioned above. By the time they made the claims they were hopelessly barred by limitation. By just intimating the claim, which were settled contrary to the provisions of the W.C. Act it would not revive the cause of action for the complainant to file the complaints.
24) The learned counsel for the insurance company relied a decision of Supreme Court in Chairman Thiruvallur Transport Corporation Vs. Consumer Protection Council reported in AIR 1995 SC 1384. The Honble Supreme Court had observed in the context of claim for compensation arising out of motor accident, the consumer fora cannot adjudicate. The claim arising out of accident cannot be said to be in relation to any service hired or availed by consumer. More over the provisions of M.V. Act which is a special law would prevail over the Consumer Protection Act. Applying it equally the very same concept could be said for the cases arising out of W.C. Act. The provisions of W.C. Act would prevail over the Consumer Protection Act. When special provisions are prescribed under the W.C. Act for resolving the disputes between the workmen, employer and the insurance company by virtue of Section 19 of the W.C. Act to resolve the matter by impleading all the parties this Commission cannot adjudicate such claims under the Consumer Protection Act. The Commissioner for Workmens Compensation had to adjudicate the claims including the defence taken by the insurance company in this regard. Section 3 of the Consumer Protection Act makes it clear that the provisions of the Act shall be in addition to and not in derogation of the provisions of any other law for the time being in force. It should be in consonance with other laws which are in force. By invoking the provisions of the Consumer Protection Act, the complainant cannot by-pass the proceedings before the Commissioner under W.C. Act.
25) To sum up, the complainant while proceeding before the Commissioner for Workmens Compensation for settlement of claims of the workmen did not implead the insurance company the opposite party herein as a party to the proceedings as contemplated u/s 19(1) of the W.C. Act. It did not choose to file the orders that were obtained in regard to each of the workman to find out the liability of the insurance company to indemnify. The insurance company had no occasion to contest the claims that they do not attract the terms of the policy. We have no evidence to show that these accidents had taken place during the course of the employment, if we may say so, it is beyond our jurisdiction. The complaints were hopelessly barred by limitation. This Commission has no jurisdiction to try the cases.
26) In the result the complaints in C.D. 46/2004, C.D. 49/2004, C.D. 55/2004, C.D. 56/2004 and the complaint in F.A. 179/2006 are all dismissed with costs. The insurance company is entitled to costs of Rs. 10,000/- in each of the complaint.
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER APPENDIX OF EVIDENCE WITNESSES EXAMINED FOR COMPLAINANT: OPPOSITE PARTIES None None.
C. C. 46/2004Documents marked for complainant:
Ex.A1 Insurance policy Ex.A2 Certificate of incorporation Ex.A3 Certificate dated 01.09.2004 Ex.A4 Letter dated 10.01.2002 addressed by the complainant company to opposite party no.1 Ex.A5 Letter dated 09.01.2004 addressed by the complainant company to opposite party no.2 to settle all their claims.
Ex.A6 Letter dated 22.03.2004 addressed by the complainant company to opposite party no.4 to settle all their claims.
Ex.A7 Letter dated 28.01.2003 addressed by the complainant company to opposite party no.2 for settlement of the claims.
Ex.A8 Letter dated 04.02.2003 addressed by the complainant company to opposite party no.2 for settlement of the claims.
Ex.A9 Letter dated 16.04.2003 addressed by the complainant company to opposite party no.3 for settlement of claims.
Ex.A10 Letter dated 30.12.2003 addressed by the complainant company to opposite party no.4 Ex.A11 Letter dated 06.02.2004 addressed by the complainant company to opposite party no.4 Ex.A12 Letter dated 14.08.2004 addressed by the complainant company to opposite party no.4 Ex.A13 Letter dated 24.05.2004 addressed by the complainant company to opposite party no.3 Ex.A14 Letter addressed by the opposite party no.4, dated 25.02.2004 to the complainant regarding receipt of letter dated. 06.02.2004.
Ex.A15 Letter addressed by the opposite party no.3, dated 31.03.2004 to the complainant.
Ex.A16 Letter addressed by opposite Party No.4, dated 26.08.2004 to the complainant.
Ex.A17 copies of claim forms along with medical reports, memorandum of To A105 agreement, C&D Forms, covering letters with initial report and site Engineers report of injured workers.
Ex.A106 outward Register from 04/07/1997 to 11/04/1998.
Ex.A107 Outward Register From 11.04.98 to 05.12.1998 Ex.A108 Outward Register From 01.01.2000 to 30.09.2000 Ex.A109 Outward Register From 03.10.2000 to 01.03.2004 DOCUMENTS MARKED FOR OPPOSITE PARTIES :
Ex.B1 Copy of order passed by the District Forum Ranga Reddy in C.D.No. 109 of 2004, dated 21.10.2005.
Ex.B2 Terms and conditions of Policy.C. C. 49/2004
Documents marked for complainant:
Ex.A1 Insurance policy Ex.A2 Certificate of incorporation Ex.A3 Certificate dated 01.09.2004 Ex.A4 Letter dated 10.01.2002 addressed by the complainant company to opposite party no.1 Ex.A5 Letter dated 09.02.2004 addressed by the complainant company to opposite party no.2 Ex.A6 Letter dated 22.03.2004 addressed by the complainant company to opposite party no.4 Ex.A7 Letter dated 28.01.2003 addressed by the complainant company to opposite party no.2 Ex.A8 Letter dated 04.02.2003 addressed by the complainant company to opposite party no.2 Ex.A9 Letter dated 16.04.2003 addressed by the complainant company to opposite party no.3 Ex.A10 Letter dated 30.12.2003 addressed by the complainant company to opposite party no.4 Ex.A11 Letter dated 06.02.2004 addressed by the complainant company to opposite party no.4 Ex.A12 Letter dated 14.08.2004 addressed by the complainant company to opposite party no.4 Ex.A13 Letter dated 24.05.2004 addressed by the complainant company to opposite party no.3 Ex.A14 Letter addressed by the opposite party no.4, dated 25.02.2004.
Ex.A15 Letter addressed by the opposite party no.3, dated 31.03.2004 to the complainant.
Ex.A16 Letter addressed by opposite Party No.4, dated 26.08.2004 to the complainant.
Ex.A17 Letter dated 10.11.1999 addressed by the complainant to the Commissioner for Workmen Compensation & Asst. Commissioner of Labour.
Ex.A18 Letter dated 10.11.1999 addressed by the complainant to the Commissioner for Workmen Compensation & Asst . Commissioner of Labour.
Ex.A19 Letter dated 10.11.1999 addressed by the complainant to the Commissioner for Workmen Compensation & Asst . Commissioner of Labour.
Ex.A20 Letters dated 18.02.2000 addressed by the complainant to the To Commissioner for Workmen Compensation & Asst . Commissioner A22 of Labour Ex.A23 Letters dated 18.02.2000 addressed by the complainant to the To Commissioner for Workmen Compensation & Asst . Commissioner A25 of Labour Ex.A26 Letters dated 18.02.2000 addressed by the complainant to the To Commissioner for Workmen Compensation & Asst . Commissioner A28 of Labour.
Ex.A29 Letter dated 05.01.1998 addressed by the complainant to the Commissioner for Workmen Compensation & Asst . Commissioner of Labour.
Ex.A30. Letter dated 18.07.2000 addressed by the complainant to the opposite party.
Ex.A31 Letter dated 27.03.2000 addressed by the complainant to the opposite party.
Ex.A32 claim forms along with receipt issued by the Commissioner for W.C To A122 Covering letter with Form A submitted to the Commissioner for W.C, Award, Letter received from the Commissioner for Workmen Compensation , covering letter with initial report and Site Engineers Report of the deceased / injured workers.
DOCUMENTS MARKED FOR OPPOSITE PARTIES:
Ex.B1 Copy of order passed by the District Forum Ranga Reddy in C.D.No. 109 of 2004, dated 21.10.2005.
Ex.B2 Terms and conditions of Policy.
C. C. 55/2004Documents marked for complainant:
Ex.A1 Insurance policy Ex.A2 Certificate of incorporation Ex.A3 Certificate dated 01.09.2004 Ex.A4 Letter dated 10.01.2002 addressed by the complainant company to opposite party no.1 Ex.A5 Letter dated 09.02.2004 addressed by the complainant company to opposite party no.2 to settle all their claims.
Ex.A6 Letter dated 22.03.2004 addressed by the complainant company to opposite party no.4 to settle all their claims.
Ex.A7 Letter dated 28.01.2003 addressed by the complainant company to opposite party no.2 for settlement of the claims.
Ex.A8 Letter dated 04.02.2003 addressed by the complainant company to opposite party no.2 for settlement of the claims Ex.A9 Letter dated 16.04.2003 addressed by the complainant company to opposite party no.3 for settlement of the claims.
Ex.A10 Letter dated 30.12.2003 addressed by the complainant company to opposite party no.4 for settlement of claims.
Ex.A11 Letter dated 06.02.2004 addressed by the complainant company to opposite party no.4 requesting to take action to arrange to settle the claims of complainant company.
Ex.A12 Letter dated 14.08.2004 addressed by the complainant company to opposite party no.4 Ex.A13 Letter dated 24.05.2004 addressed by the complainant company to opposite party no.3 Ex.A14 Letter addressed by the opposite party no.4, dated 25.02.2004 to the complainant.
Ex.A15 Letter addressed by the opposite party no.3, dated 31.03.2004 to the complainant.
Ex.A16 Letter addressed by opposite Party No.4, dated 26.08.2004 to the complainant regarding receipt of letter dated 14.08.2004.
Ex.A17 Letter addressed by the complainant to the Commissioner for Workmen Compensation & Asst. Commissioner of Labour dated 5.01.1998.
Ex.A18 Letter addressed by the complainant to the Commissioner for Workmen Compensation & Asst. Commissioner of Labour dated 30.12.2000 Ex.A19 Letters addressed by the complainant to the Commissioner for To Workmen Compensation & Asst. Commissioner of Labour , A21 dated 16.06.2000 Ex.A22 Letters addressed by the complainant to the Commissioner for To Workmen Compensation & Asst. Commissioner of Labour dated A25 23.10.2010 Ex.A26 Letters addressed by the complainant to the Commissioner for And Workmen Compensation & Asst. Commissioner of Labour dated A 27 23.10.2000.
Ex .A28 Letters addressed by the complainant to the Commissioner for And Workmen Compensation & Asst. Commissioner of Labour dated A 29 04.04.2001 Ex.A30 Letter dated 9.9.1998 addressed by the opposite party to the complainant enclosing six claim vouchers.
Ex.A31 Covering letter dated 30.09.2008 addressed by the opposite party to the complainant.
Ex.A32 Settlement intimation vouchers.
To 40 Exs.A41 Copies of claim forms along with medical reports, memorandum of To A240 agreement , C&D Forms, covering letters with initial report and site Engineers report of injured workers.
DOCUMENTS MARKED FOR OPPOSITE PARTIES:
Ex.B1 Copy of order passed by the District Forum Ranga Reddy in C.D.No. 109 of 2004, dated 21.10.2005.
Ex.B2 Terms and conditions of Policy.
C. C. 56/2004Documents marked for complainant:
Ex.A1 Insurance policy Ex.A2 Certificate of incorporation Ex.A3 Certificate dated 01.09.2004 Ex.A4 Letter dated 10.01.2002 addressed by the complainant company to opposite party no.1 Ex.A5 Letter dated 09.02.2004 addressed by the complainant company to opposite party no.2 Ex.A6 Letter dated 22.03.2004 addressed by the complainant company to opposite party no.4 Ex.A7 Letter dated 28.01.2003 addressed by the complainant company to opposite party no.2.
Ex.A8 Letter dated 04.02.2003 addressed by the complainant company to opposite party no.2 Ex.A9 Letter dated 16.04.2003 addressed by the complainant company to opposite party no.3.
Ex.A10 Letter dated 30.12.2003 addressed by the complainant company to opposite party no.4 Ex.A11 Letter dated 06.02.2004 addressed by the complainant company to opposite party no.4 Ex.A12 Letter dated 14.08.2004 addressed by the complainant company to opposite party no.4 Ex.A13 Letter dated 24.05.2004 addressed by the complainant company to opposite party no.3 Ex.A14 Letter addressed by the opposite party no.4, dated 25.02.2004 to the complainant.
Ex.A15 Letter addressed by the opposite party no.3, dated 31.03.2004 to the complainant.
Ex.A16 Letter addressed by opposite Party No.4, dated 26.08.2004 to the complainant.
Ex.A17 Letters dated 04.04.2001 addressed by the Patel Engineering To Limited to the Commissioner for Workmen Compensation &Asst.
Ex.A18 Commissioner of labour to return the copy of memorandum of agreement .
Ex.A19 Letter dated 15.12.2001 addressed by the complainant to the Commissioner for Workmen Compensation &Asst. Commissioner of Labour requesting to return the copy of Memorandum of agreement.
Ex.A20 Letters dated 30.11.2001 addressed by the complainant to the To Commissioner for Workmen Compensation & Asst .
Commissioner A21 of Labour requesting to return the copy of memorandum of agreement.
Ex.A22 Letters dated 05.01.1998 addressed by the complainant to the Commissioner for Workmen Compensation & Asst . Commissioner of Labour to return the copy of memorandum of agreement.
Ex.A31 Letters dated 27.03.2000 addressed by the complainant to the opposite party enclosing the cheques for settlement of claims.
Ex.A32 claim forms along with receipt issued by the Commissioner for W.C. To Covering letter with Form A submitted to the Commissioner for A122 W.C .Award letter received from the Commissioner for Workmen compensation , covering letter with initial report and Site Engineers Report of the deceased / injured workers.
DOCUMENTS MARKED FOR OPPOSITE PARTIES:
Ex.B1 Copy of order passed by the District Forum Ranga Reddy in C.D.No. 109 of 2004, dated 21.10.2005.
Ex.B2 Terms and conditions of Policy.
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER Dt.
09. 09. 2010.
*pnr