High Court Karnataka High Court

New India Assuracne Co.Ltd,. vs Jayaram on 19 October, 2010

Karnataka High Court
New India Assuracne Co.Ltd,. vs Jayaram on 19 October, 2010
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 19%! DAY OF OCTOBER,;~*'2G.1'{,1'__j:  u g

BEFORE   z
THE HON'BLE    'A  
M.F.A.No.e073/gzooomc}V % 1 % 
BETWEEN:    %

New India Assurance Co. Li"._d".,_ _ 
Hassan, Now represented by its   
Regional Manager,   _ 
New indla Assura1t1«:.'-5-2, Co. Ltd._., 
Regional Office, 25-:13, 57° _. ..  

Unlty Buildmg ,:Ar1r;eX'e';'?'..__   
P.Ka1inga Rao Road. ;j_ '   «. A 
Bangalore --.~'"f¢A:   ...Appellant

[By Sr}: .A.N . xKri:shna-   ,]

AND:

 "  _  A
A ' -. , Sv,/_,0.Ran.ge,goWda.
' Rf a,,Th1ni'_manaha11i Village,
Kasaba .Hoi'}1Ai,

V --V HassanTaiuk.

     Srr1--t,Nagarathna,

- T " ._W./ o,.-K.M.1\/Ianjegowda,
--  Age: Major, R/a.No.4f/'47,

   __Opp: Gowrarnma Compound,

L/r



Hunasinakere Road,
Hassan. .. .Respondents

(By Sri.Girish.B.Baladare, Adv., for R« 1]
(Notice to R-2 dispensed with V/O dated 4.10.10}

=l=*=i==I=*=l=*

This M.F.A. is filed under Section 3D””[l*l~:::’_0f

against the Order dated 30.06.2009}_passed ‘*w”eA,!:xie/.e:sfi;-
96 /2007 on the file of the Laboui” Offi.ee’r._ and b’C30ii1I:’a.issiovner.p
for Workmerfs Compensation€”*~._pp Hassan, :’v_:ai5vai*ding

compensation of ?. 101,664/– with vVl::1’1.t_€1fl.3St at”l–2%

This M.F.A. coming onfor day, the Court

delivered the following’

Heardgthe learne’d.ceon’13_s’el’_ for the appellant and also the

learned eounse’1«.i’o1′ the llitrelspondent.

t’appeal is directed against the judgement and

order_ passed by the Commissioner for

WTorkme’n’s”–Corripensation, Hassan, Sub–Division, I-lassan in

§€u,.WCA/NF/SR–96/2007.

3

3. By the impugned judgement and order, the

Commissioner has granted compensation of ?.1,01,664/- with

interest at 12% p.a. from 30 days after the accident.

4. Aggrieved by that, the

Company has filed this appeal.

5. In brief, the facts are; The 15fArespcndentecfairriant

was working as a driver in the’}orryV”be’a1’ing”V1\§oi.’1«31B;3383iC’

belonging to the 2nd respondent.____d:}i’hat,on the 13′

respondent was retuming””to’ pHa.sS3’3.VI:1.uR’Qf1TB..M.ROad, in front

of APMC Yard; the bus bearing No.
KA–13-F~13’1.1′.= «of that, the 1st respondent

sustained. _ inj1i’ries=.vand Vclairned compensation. The

“has ayifarded a sum of ?.1,01,644/– with

inte–reVst~ from 30 days after the accident.

dwfiggrieyed by the appeI1ant–Insurance Company has filed

C it :’ 5lp33eai;’ Z

6. The Learned Counsel for the appe1Iant–Ins_nrance
Company contended that the Commissioner in
taking the loss of earning capacity of the 15′
25%. He also submitted that the doctor..has.’_”de_poVsIed.”that
first respondent has suffered permaf1.erit_ddisabtilityyvctf
respect of the Whole body and’«th’erefore;__ .theVd:’Cao:m’n1’is’sionerit
was not justified in takingypthe earpning ‘capacity of the
first respondent at 25%} that the
Commissioner at 12% PR1.

from 30 days ;a’nd:’th’e’Commissioner shouid

yv pppp :’;_::w ._ aPPz,;m;ggyt.tiI{1l~edo£e°g.
have awarded interest”;Vat 1/:;u.”% p._a. from the date ofiaward fié?;fi#teJLea§bA.,
at , 9_-/. pet annugn gw:~tfi;t’:te_fetg; atafwed ecu L, L,

Al/the date of 2Vpayn1ent_§V’._ “H_e’»«.therefore, submitted that the

impugned.judgeme1it order needs to be modified.

‘ :against this, the Learned Counsel for the first

:””x,___respondent that the Commissioner has rightly

‘taken the Iduossv of earning capacity of the first respondent at
253:’?/E; therefore, it does not call for interference. He also

…s:u”bri1p%itted that the interest may be awarded at 71/2% from the

L//,.

5

date of application till the date of award and thereafter, 12%
per annum from the date of the award till the date of
payment. ‘ p

8. The substantial question of law that _arise’s~._xfor
consideration is: d in it

Whether the Commissioner .wr,;i_s d
in taking the loss of earning c=(,tpcz;z:it;} 4′ V
first respondent at 25964′ and_ 1
interest at 12% p.a. from

accident?

9. first respondent has
suffered injurieis :righ’t…si;_oiiider, waist and other parts

of the body. ‘IV;h-ed dvoctor Ah.as..-deposed that the first respondent

permar1entA’disabi1ity of 18% in respect of the

who1e’..:C’f’ommissioner has taken the loss of earning

Vi”n….vcapacity”at v;25′?’g’iVWhich is not correct. The Commissioner

-4 should haveptaken the loss of earning capacity at 18% in View

pV”the_p_d’octor’s evidence. Therefore, the loss of earning

“fcapa_city is taken at 18%. If the loss of earning capacity is

L/_.

taken at 18% and the relevant factor of 169.44 is applied to
60% of the wages 1.e., ‘€2,400/~. the compensation payable

comes to ?.?’3,198/– and it is rounded off to €73,200/;;c««ealp”i_

10. The Commissioner has awarded 112% 2

p.a. from 30 days after the accident whichplijs

Commissioner should have awar_ded”in’terest,*a1;e.7%%§

from the date of application award and
thereafter, 12% p.a. fromithe till the date of
payment as held in omsnraillpé COMPANY
LTD., Vs M0HI).3._.:v1\ll5l;-$I’_:R_l’§Nli):leihl_C)é’iffrlER’:reported in 2009

ACJ Page 2742.

11. ,Accord1’_ngly; appeal is allowed and the
judgement alndlvorder passed by the Commissioner

for 2Wor_krne.n’s.V Compensation, Hassan Sub–DiVisior1, Hassan,

case, Na.t’NcA/NF/sR–9e/2007 is modified granting

t”l3ea:npensatioti:C of 373,200/– instead of ?.1,01,644/- with

71/2°/o p.a. from the date of application till the date

l’awa}rd and thereafter. 12% pa. from the date of award till

7

h the date of payment. The first respondent is permitted to

withdraw the amount in deposit before this Court to the
extent he is entitled. The balance amount shall be,re»ftinded
to the appellantwlnsurance Company.

t

T1