High Court Karnataka High Court

K Srinivasa vs G Revanna on 9 April, 2009

Karnataka High Court
K Srinivasa vs G Revanna on 9 April, 2009
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE»

DATED THIS THE 9''" DAY or: APRIL 2oo9H_7'if-7Lj'j'*..

BEFORE

THE HON'BLE MR. JUSTICE c.R.:-t(*U':v:A'R'AsLnJ:A9rasY:  

MISQELLANEOUS FIRST APPEAL No.°522:e:§{'oF'2_{io3

BETWEEN:

Shri. K. Srinivasa,  ,

S/o. T.S. Krishanamurthy,

Aged about 27 years;  _    . 

Residing at: Near _\!eg_e1:abile Sh_pp,_ ' 
Ramamandira Rgad,  _. . "  _  ' 

Hiriyur Town -£572!"--1.2"/'3'--.__ > A _  _  

Chitradurga District    ..    APPELLANT

(By Sri. S.(!_. V__ij;tyt:t:'i«i<.:'l.;_r_V1:"i:9t1r',.«..Ai:!,\{ocate )

AND:

1v;"'G,,_Re'ja'inna S,/o. G'eja--,-apa,
()wne'r'~qf'the,V'Axut~o Bearing
Nd'. M'H1«o2--fx:.52'13',
, Residirig at:"C€_o.;3atpura Road,

.;-- V V HiriytE'r.- 577 «-127
 C!1itradu.rga District

 "i'.'Vlt_'1'e::L}f1ited Insurance Company Limited,

 ____"A'kka3mahadevi Road,
, V ,_4'P.-J.---tExtension,
  'Davanagere --- 577 002

K,





2. Though this matter is listed for admission, with

the consent of the learned counsel for the appe|§'a:r:t"L:'as.'4

well as the learned counsel for the respondent!'"thlis'_'"* V'

matter is heard on merits. The material  it

this Court is sufficient to dispose the irnaitter 

3. The parties will be referred \":vi--.th 'srefeVren'c'eJ' to
the status in the Court of.C'om'm'i'ssion'er' for 'W0r'l<men's

Compensation.

4. The  in the Court

below is as 

He  in Auto bearing Reg.
No.Mi-i-02-')('-6l3V.Vi~«3. *  ployed under respondent
np;1..,'AHe'it_i:1e:t,: with A'anvv..a..«:a':ident on 30.08.2006. He was

eariningiiRs,4v,§)G:G[} ---per month as salary and Rs.100/f per

_V 5.  The. first respondent was placed ex parte in the

4:*be_lo\}ii. The second respondent -- Insurance

V



Company has denied all the averments made in the <;5'a_im

petition.

6. The sum and substance ofmthe f_i~i1'dvin:g:of then'  

learned Commissioner for Workmen's Com§)ensa.tion"'isasvdit

unden

The learned   for" ..V/:_\vIviI0l;:,i1<r':1en's
Compensation taking  claimant at
Rs.3,500/- per month  i.e., 26
years, adopted   and assessing
the toss    has awarded a
compensation  (Rs.2100 x 215.28 x

35/100).

 »'~:§':.y.Fe.eling axggr-ie«ved by this, the claimant has

pre"r'e_'rrVed"vssth:is:,"a:p--peaI seeking for enhancement of

' *-.._c0Vmpei':sation.'  

  The learned counsel for the appellant submits

'th:e"w'éages assessed by the learned Commissioner for

We



Workmen's compensation is on lower side and seeks to

refix the wages.

9. The learned counsel for the""r--e'spo'nd«entg:" 

supports the impugned judgement o:f.__the£';oi.ii*t1i:ié'l-ow'.f.,__.  it

10. I have perused the re.;:;o~r,ds. 0'  the 0'

accident is 30.08.2006. The_'cIa~iliiia.nt  a driver in an
auto rickshaw. Consideri'nVg."Vthi'ese  the wages
assessed by  .  V'  Workmen's
Compensation   is on lower side
and therefo'r'é}of the claimant at
Rs.3,soo/-.i"*xffined: claimant is refixed at
Rs.3,80o/Ve,_v60'%.of  is Rs.2,280. Loss of earning
c.;gi'p'a.city..':g_i'in casAe"is---35°/o. The age of the claimant is

26V*yie'aérsv_an;dsthlerefore relevant factor applicable is

  .«.1'i5i'&;-griefore, the claimant is entitled for a

..Vd_igi'_cognipensat~ion;_ of Rs.1,71,793/---- (Rs.2280 x 215.28 x

'i..gl35/iii:

0)};

    V :2/'



V: (3 :-

11. In view of the above discussion, I pass-'*tI1e
following:

ORDER

I) This Miscellaneous First A'[5Vp’eai_ is _ai:iV¢-u.~§a.1’anit;

part.

II) The compensation oi” as
awarded by the.§om~niiss:io’n”erA for”Wori<men's
Compensation t:oi'VRfs,vi;_71,793/-.

III) Rest and Order is
accepitetf.—.:i"'''''3V' . A I it

IV) wilt bear interest
a't'_1"2,'_°/as from one month from the

V cia to:-9

i c Séys
iU§@E