High Court Karnataka High Court

Smt Mahadevi vs Shri Parashant Govind Shawant on 22 January, 2010

Karnataka High Court
Smt Mahadevi vs Shri Parashant Govind Shawant on 22 January, 2010
Author: V.Jagannathan
IN THE} HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 22»-A DAY OF JANUARY, 2010 V. 

BEFORE

THE HGNELE MR. 3USTICE V. JAc}ANNATE--AN_:AT"*  V

MISCELLANEOUS FIRST APPEAL NG.44ED/QDDVTIQ: .

C /w MISCELLANEOUS EIRST" APPEAL »IIQ.7'.f25_/4200'? {WC};

IN MFA NO.4460/ 2007
BETWEEN:

1. SMT MAHADEVI, w/0 LATE PARI\2I'EVS_'RI IIGARGDI; ' 
AGED ABOUT 25 YEARS, OCC: I~IV(IuS~E.I_IDL»D. '

2. K1} MAR ERAPPA, S/O L/5I'F-F£:f'ARM ESEI U"€'£f'uR.CObL,
AGED ABOUT 4 YEARS, occ; NIE;.--.     ' --.

3. MISS. PARVATI, D19 LATE 'PAR'LIESPIII..DGA.RGDL
AGED ABOUT"? '7--'3.'\'RS, QCC: --I~I'IL."4. '  '

APPELLANT I\%()4'vS.'fz_"--AI:\}'I")"3Ts__AREj{'RE'}7R_Eé3E'E'JTE.D BY
APPELLAINT"1I\ID..:1'L:IS ~NA'TD'R.AL G'UAR'DIAN
MOTHER. _     . '

4. SMT. SATY-AvvA._\Iv,{D_PARAJIE.SHI UGARGOL,
AGED AEDUT 25 YEARS; Vojcc: HOUSE HOLD.

5. MISS S_OMAV\/ALAEV)/'()' LATE PARMESHI UGARGOL,
.AG.ED_AI3QUT 4 YEAR_S.»0CC: NIL.

.6.' nKDMAR.NAI}AKAPPA, S /0 LATE PARMESHI UGARGOL,

 AGEDI-.AEDUTf_:'s*yEARS, occ: NIL

{APPELI.AN*I\S".jNG;=sV AND 6 ARE REPRESENTED BY
PE'I'I.Ti'IONE3P. _N§;>.4, WHO ES THE NATURAL GUARDIAN
MoTH:ER;=-- A

--- V ALLARE RESIDENT' OF KADABI VILLAGE
..f~EN SGUNDATTI TALUKA, NOW RESIDING AT
'- ' SONAEWADI AT KHANAPUR TALUKA 591 302,
.  DIST. EELGAUM. ....APPE)LLANTS

' 'I ~~(SY SR1. SANJAY S. KATAGERI, ADV.)



- ~. ,_ SETW-3.:EN:'

id

AND:

1.. SI-IRI PARASHANT (':O\/INI') SAWANT,
AGED ABOUT 49 YEARS, OCC: BUSINESS,
R/O MAI-IAVIEZER NAGAR, KI-IANAPUR ROAD,
AT NAD POST: PEERANWADI

TAL AND DIST. E3I33I..GAUM 590 005.
(OWNER OF' GOOD TRUCK BEARING
NO.KA 22/B8325)

2. THE MANAGER,

NEW INDIA INSURNACE CO. luff].-'€31'
BHAVANI CHAMBERS, BEJLGAUM.

CLUB ROAD, BELGAUIVI 590 002.

3. SMT. DOOOAVA. w/O i<LAREAPPA--I_UG.ARGO, A

AGED ABOUT 60 YEARS, OCC: IIOUSI.=:R.OLI')

R/O KADAB1 VII,LAGE1,TQ. SOUNDATTJ,_"".._ ' _,  
DIST. BELGAUM 590 .319.     _4 V  ...RESPONOENTS

(BY SR1. RAVI G. SABHAHIT, AOy".'RO.R.I'R;2. NIOTICEITO RI DISPENSED
WITH V/O/D E7/'09/V2069} I I *  .. 

THIS AI?PEfiAI;_IS 'I'ILI:D-LINDIER SECTION 30(1) OF WC ACT
AGAINS THE ORDER"--1.T9_ATED'3[2/2O--O.7'wPASSED IN WCA.NO.SR:20/O6
ON TI»IEjI1'ILE'OE-'fI'HE iASS"r.*I,ABOuR OFFICER AND COMMISSIONER
FOR wGRII2NSAT1ON AND SEEKING
ENHANCEMENT OF COI.rII=z%:NS.ATION.

IN MITA'NO..7725/20G? III/Iv)"

TI»IE.,MANAG,ER,' ' V

 NEW IN.D1A,_AS.SLI,RANCE CO. LTD,
'BHAVANI"'C,¥1§.AMBEES, BELGALINI,

REPRESENT'E-D BY ITS REGIONAL MANAGER
AT, 2.33, UNITY jISIIII.I>ING ANNEX,

. MISSION ROAD, BANGALORE 560 027. .. APPELLANT

 jay SRI. RAI/I G. SAENAIIIT, ADV.)

_  ANIIQ 

 = PRASIIANT O-Ox/INI) SAV/--\I'5T,

MAJOR BY AGE. OCC: BUSINESS,



J

R/O MAl~iAVEE.CR NAG/-'IR, KI-{ANA?UR ROAD,
PEERANWADI POST, EBICLGAUIN/E TO. AND DIST.

2. SI'/ET. MAHADEVI, W/O PARAMEESI-II UGARGO,
AGED 27 YEARS, EIOUSEHOLIJ WORK,

O)

KUMAR IRAPPA, Sff) I3'ARAMES'r{I UCIARGOL,
AGD 5 YEARS MINOR,

4. KUMARI PARVATI, D/O PARAMESHI U_G»AvF€G4OL,  I'
AGED ABOUT 3 YARS, MINOR.  I .. 

No.3 AND 4 MINORS, REPRESENTED SN T"I-IDIR
MOTHER, NATURAL GUARDIAN. 'R.--2 ABOVE?) "

5. SMT. SATYAVVA, W/O RARAA/1ESOI'I"RI,If0ARGo,"'   
AGED 26 YEARS.   «-

6. KUIVIARI SDMAWA, D /C..415A-'RAIN-IESHIVSIUGARGOL,
A0ED5YEARS,IvIINoR.  - a  .  

'-I

KUMAR NAYAKAPPA, S /0'RAI2AMI§:S.II'I' _LIS'ARg§'o:,,'
AGI:D4YEARS.,--NIIN_0R.;. _,     

No.6 AND 7 MINORSSREI-PRE.SE1\I'F.ED'---E3Y:TH SIR
MOTHER NATURAL'SIIAR--D.IAN--.R.5 ASD\/I3. 

NO. 2 TO 7 ARE ASLR}/OVSO'NAW.AWA~Dl,
KHANAPUR, TALUK, DE;L.0AI,IMA.DIST.

8. SMT. DODDAVVA :<_AI'"PA'~UGAR00,
AGED 50 YEARS,' HOUSEHOLD WORK.
R4/go KADABI \7IL._LAGI:, SOUNDATTI TQ.,
Now R/AT S0NARw.A..DI'AT KHANAPUR TALUK,

 - I V 13RI'3:,GA.UM DI_STRIcT. ..RESPONDENTS

 _§B\Ij SORT. A~S_fI:ATAGSRI, ADV. FOR R2;

 "THIS A}T??PE§AL IS FILEIJ UNDER SECTION 30(1) OF w.c. ACT
AGAI-SNT JUDGMENT DATED 03.02.2007 PASSED IN
ALOB/WCA/FC/SR/20/2006(OLD WCA/SR.148/2005) ON THE) FILE

 WOF THELABOUR OFFICER AND COMMISSIONER FOR WORKMEN
"._COMEENSATION, BELGAUM DIVISION, BELGAUM AWARDING
_ ~._I:0IvIP~RNSATI0N 0;? RS.2,I4,69a/W WITII INTEREST AT RATE OF 12%
  

TH}:-ISE3 APPEJALS ARE) COMING ON FOR ADMISSION THIS DAY,

I  COURT DIEIJVISRIIZID TI--IE I-?OI,LOWING:



JUDGMENT

These two appeals arise out of one and the sarnebrder

passed by the Workmen’s Compensation Cor1jirri’ispsi»:ii1ei°«F

Belgaum and first of the two appeals is by

seeking enhancement of the conipensation _.w_hereas*–:lth’e;

appeal of the insurance company is cc-ncernirig the.

interest granted by the Commis.sii’o.ner. . _ I V

2. So far as the claimantsfi appeal is concerned,

submission made by leg-iilrn§;dVil.’co’u_insel Sri. Sanjay S.

Katagei’il;oAAf11at the’i’Cornrnis_s1oner erred in taking the
income the deceaiseed”a._tllR,sl.Q,O64 / ~ per month whereas the

evidence on; record isvhows that the deceased was paid

per day’~b.},.I.«’the employer for the quarry Work.

Referririgl’to*the–._eVidence of the employer, learned counsel

argiicld income be taken at Rs.150/~ per day and

also reliance on a Division Bench ruling of this Court

ll..flrepo’:tedHin ILR 200? KAR 1289.

}w

,»=

3. On the other hand Sri. Ravi G. Sabhahit,

learned counsei for the insurance company argued tT:ia’tethe

Commissioner was justified in taking the _.i17l.(:JO.Ifl’i(3i’V:”.i’ri.1″‘C,.

Rs.2,064/» based on the reievant notification the-.;5ei~iod’i K

concerned and as such in the absenee’ofl~do(:’onientv’being

produced by the claimants indica.tifig_ the

to the deceased, no error can bevtfound in’the’iVw_ia;ge”stb taken by
the Commissioner. farflasi t_:’int’orest is” concerned,

submission made is thatlit’is7payablei’~.onei’ month after the

date of death at .i;;>.%_.

4%. ~ _ilr’1i5I;healiight–.oif~«tVhe_above submission and having
gone throtighé the.V_evid–en’eel’131% record, I am of the View that

the I’A.I”.f..’,OI’I’i€ii’i(;C)_:1i.1l’C§~.’il’1aii’C’B6611 taken at Rs.120/– per day

6 _____ H.” W l {E _ ‘vv>cj1″£>”~3
..beC’a.use.?ith’eA.& employer: 1&2}? jieyei-iwéfgrifmthough in the

‘__€X{3,Il’}1f1a’E1QIi~1i71~C’f1%.Cf, +&%@fl is silent on this aspect. As

stated abolvefitiiincome at Rs.120/~ per day is taken/as the

lrnpwages ~pai’;d to the deceased employee, the compensation gets

out at Rs.3,74,364/~ as against the amount of

i Rls.2,E4,698/~ quantified by the Commissioner. Therefore,

?%

(}

the order is modified and the compensation to which the
Claimants are entitied is Rs.3,74,36-4/~. interest payable will
be at 12% one month after the death and not as given by the

Commissioner.

Both the appeals stand disposed of in the _

In View of the amount being modified

proportionate amount be deposited in;-rezsipeetiof”the’Vin_inerA

Chiidren as per the order of -the Cor_n”missio’rIeV1′.__V Ifganiy

P’

amount in deposit before this Court, the same be transferred

to the W.C. CommissioI1ie.r’;«.

kmv