IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE Sm DAY OF' DECEMBEIAV.?M._$IZjfV§'V§Té'Ix:~ K
PRESENT Si SS C
THE HON'BLE MR. JUSTICEAJIT
AND
THE HONBLE MR .JUSTI--éF.B.v:NAGAIé;ATHI§A
' F" Fug' ; Vflnu . ",.v" VS
/(¢Rf:P:7K.)DJ'0,'10908 0.}? 2008 H " (warm.??2'5'e_xA«(' Vrbé
-. I . C114 xvvfrs 'ar'" €75» -V
BETWEEN V : __ 0,,//.{7 ~ Lg» I- Ila/§
KUM.AMI3IKA I
AGE 17YEARSi_ _ _
REPTD. BY HER'EATIIER'--.;;--.._ 'j. 8 """7
AND GUARDIAN... ;j_ ' 4. I.
SRI.HUL,I'{I»'--'xPPAj. ',,.
R/AT MUDDI "'-LI.IwO-2ItAII/I _ '
HIRIYUR-TAwI~: " " _
CHITRADURGA D.ISTR._ICTf "
S . . ' ...APPELLANT
_ (BY. SI5;I.'IéREETIV'D:--ANAIK; ADV.)
E.KI2ISI~INA.PPA
.PROPRFE'I--'--OR' "
.. M/S E.K; TECHNOLOGIES
D' " 2 "PVT. LTD.
H.O_,S, MAKALL 20TH KMS.
_ TUTA/IKUR ROAD
VSBANEGALORE A 562 123.
...RESPONDENT
*=i¢**=i<
THIS M.F.A ES FILED UNDER SECTION 30(1) OF' WC
ACT AGAINST THE JUDGMENT Bi TED 28.8.2008 PASSED
IN WCA/NFC/CR.NO.86/2OG7r ON THE FILE OF THE
0
PW2, the Doctor who has categorically stated that there
is no chance of revival of eye sight. 100% loss of earning
capacity has been rightly assessed
Commissioner. However, the fact
was entitled to have breakfast and
premises in addition to the _salaIly_lof
received by her and keepinVg’v.._li11_’mind financial
circumstances of Commissioner
ought to have taken into.:’consid:erati.ori5the perks given
by the responde1i’it_. and Vlthe””same financially.
Therefcvilrelvve View that the salary
of the ‘assessed at ?.3,000/– p.m.
Sincethe loss. oflvislion is a permanent disablement,
.llV6O’?/5″ amount is to be taken into
corisider.atiVo11.T’while computing the compensation and
l _ the “same to be calculated by applying appropriate
factor of” 228.54 having regard to the age. of the
_la”ppeiiant. In the circumstances, the compensation is
T ‘now assessed at ?.4,il,372/– instead of ?.2,3Q,967’/–
it (60/100x3000x228.54}. The said amount shall carry
interest @ i”‘% p.21. 30 days from the date of isjsuance of
notice by the Commissioner for Workm.e_n’s
Compensation. Accordingly, substantial questioI1s”j:’~.oi,
law are answered in the aforesaid terms. M
allowed in part.
t37fUDGE
SS