Karnataka High Court
Smt Savita W/O Bhimappa Babali vs Sri Gurunath S/O Laxman … on 31 August, 2009
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 3131" DAY OF AIIGUST,,-- «
BEFORE . u H .
THE HON'BLE MR. JUSTICE A.S.' ECPANNA 1'
MISCELLANEOUS I-*IRs*r..AppEAL--I§g;2'1..I97/2CS9Iv#c}
BEQNEEN:
I. SMT. SAVITA W/C-I H'HIMAPPA%13ABAL1'
A('1§?J. 2: YEARS_.,~r3CC.,HOUSEHQL~L> .
R50.Tu;<I<ANATT1,-'1"Q.
ms? : BEL(,}_AUM;._ .. " ._ ' "
2. I-<L:MA1-"S. M;A_m{U'D_/0,"~I3H:.MAI°1:fA BABALI
ASE. GYEARS, CCC.-NIL.) _
R;<.:). 'E'U}{KANA'FTI.- _
IQ. (}()Ks'A}{, _DE.ST: V-SELGALEM.
1'v:({\.f5PE3LV£;;\§\I'iP'fiNd»2 MINESR SINCE R/BY APPELLANT
1 N I) :1 ..Mm*E113R)
_.APPELLANTS
Sm §1»A1NM1AI~Iff;'Rf LATUR, ADV.)
IE ' I
SI;AII'A"<3-'iiRUNATH S /0. LAXMAN KANKANWADI
"-;A,<Vj;I2:;11CMIAJ<':)R, occ: BUSINESS
A ':a,4,V.»-'<'[';'; "I'U}{K.ANATTf., TQ: GOKAK, DIST: BELGAUM.
i
,-4..
as
the C()lT11'fllSSlC)§'I.€I' has limited the grant of interest to accrue only
from 38 days after the date of the award and the same is contrary
to the provision contained in Section 4A of the ..~'«.1.7.ork'_r11e~nV'sx
Compc1'isai'.ion Act.
3. Though the learned Counsel.' the "~re'soofidei;1i;5
liisuraime Company has sought t'o__j'u.stifyi'the p1acing,t*
I"('.'ll;iE'1{'.Q? on the decision of Ho_n'ble Sg;oreVn1e_»_Coti.rt'-- in AIR
2007 SCW 1265 (in the case A1\)'cztiia:)tb1cii'E.InAs't:,rance Co. Ltd. V.
Mubasir Ahmed & Ann} , in"ti1e:'inVs't.a'n_t'case'; jftis seen that it is
a (';IS~3t.' of d€:ahth"a.:n'd 'ialfeady he'ld""°oy a larger bench of the
Stipmine Cloitprtii SC 222, interest would be
pa_\'::l'..:le from 30'~..days after: date of the accident in case of
_s"€.:'r.<:_t§ t1l=.,f_ in'j131_ries and i"ca»se...o'f death.
In offthle legal position being clear, the award passed
V lj; the C'o.mr1j;issioner in this case is not sustainable to the extent of
.. :;-%,g,a.-;_j-;'i-ii?,A of intc...i*est and accordingly the operative portion is modified
to_E§cr:itfE=.',h=ai the claimants/appellants are entitled to interest from
it from the date of accident. Accordingly, the interest shall
J»
'*2;
be u.:§c:L2ie1tcéci by the respondent-Insurance Company agcl
s}mH be deposited within a period of three weeks froi’:?._:\th<§§TV.rivVé1t'é V'
r1a’ting 1&:he.;«if;’tétfest’;:V’th’€’«
in£v:”<'s1 denied for 150 days by this Cotirjg zc'or1fi1 c;;1.e' thus"
shall be excluded.
In terms of the above,’ a;§A;V§e§sa’,A1 “é;t,et1uf;LAt’i:3_dispdAs€¥d of. No
():’cic>:’ as to Costs. H j —
» sd/..
‘ JUDGE
U:
232
7.3″”