: 1 :
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHRAWAD
DATED THIS THE 13'?" DAY OF SEPTEMBER, 2010
BEFORE
HOINFBLE MR. JUSTICE ARAVIND "
M.F.A. No.8713/2005 (WC;
cm. _
1VI.F.A. No.8714/2095 IWQ} " "
IN MFA.87I3/2005[WC)
BETWEEN:
UNITED ENDIA INsuzzagxlCE,Ac'm~.éj?-ANY. LIMI«TE'D"V'
BELLARY DIVISION, _
THROUGH ETS REGIC)NA;_L <,);?1?1c:E:__ATf_»... "
No.25, Sm.;x;_;;ARA'N'A.RAY.ANA BLDG .,
M.G,ROAD;~%BA1<i;g_:.A'L--c)R1§:' :35a...r)o1 ,
REEF, BY 1T':3t;2EP1m( M.ANA(}ER,
M G'oP1NATH'AfR.Ac).C.» ' '
= = ...APPE.LLAN'I'
(By Sri. N. R."'E§UPPE'LUFE AQ'\_;.()cA'_rE FOR
SR1. B. C: SEETHARAMA mo ADVOCATE)
1
L_,A1§s--H:N:..i:\:',z§R;{3YANA S/O GOLLARA ERANNA
" ._ ';Ag'}.E:'13.m£3<am*'3; YRS,
R,IA*1' }1'c'R(.)NI)§%1N1'S
(N{.)'I'1(.iE Tif} R1 H 1331,13 SU§53}<'§(Il¥?I§\§'lV' 'v'.('.f1.().§§ZJt'.;24,()3.12(f)EC);
I932 S13-El3\i'1'i§I7C} AN?) UNR}'f€I3'R §.*3S{_£iNT13)I})
I-J
:2:
THIS MFA FILED U/S 30(1) OF WC. ACT A(.':AINS'I' 'I'I:%E
.,IUD(1-MEN?' AND ORIDICR I)AT'I3§D: ;2].7.;2005 I'ASE~3I3I) IN
CWC:WCA~1:NF:]6':}:(}3 ON 'I'I'IEZ FILE ()1? 'I'I--IE3 I.ABOIjR
OFFICER AND COIVEI\/IISSI{.)NIER I'(j>S1'__I* 'IS I.
IN MFA.8'714/ 2005['WC)
BETWEEN:
UNITED ENDIA INSURANCE r.:(.;~I:\/IIJANY I_.IIa/II'I'I3;Ij«~..f~'
BELLARY DIVISION,
'I'HR()U(3.H ITS REGIONAL ()E'.I?.'§_CI:Z MI'
No.25, SHANKARANIIXRAYANA £3i;i7)C':.;u_
M.G.R0AD, BAE\IGALO'F?E .5610 S011 'I
REP. BY ITS DEPUTY MA-NAc';E:I1>:;
M (}(f)PINATI¥A.RA(). -
_. ...APPEI,LANT
(By Sri. N. R. II%A
AG;E1;24 YRS;
I2/'}\'I" vALIvI§I"s;I ._cIRCLE:,
1v-Sm WARD, FI()S'I'IFETE,
S « .I3'E:LLAR'-I.
. K'RI.SHN'A_I€I?§'£}"I)Y
'S/I) SANIMSIIIVA REZDDY
M"AI_It>_:2; R/'AT M .1 NA(}AR_,
, II0SPI«:§I'E:_, BELLARY I3IS'I.,
I (QwNI«;I'2 OF III2I"ev NL).AP~2€v,/ uS;2.9e> 1.)
' '- RE3SP(..)NI')EN'I'S
__ "{I'~'§O'I§IC.I<3 TL) RE 1~~II%:LlL) SUFI4'I(;.IEN'I' V'.C.("i).[)t.2.4.03.'2{}10;
R2 SERVED AND ifN'RI-CI3REL$EN'I'I¥3I))
'I'}*IIS NIIVA IS E:'4"§§.A'E--I:-'Sf,-3 LE';E% 30(1) {.')I*" W.C.. AC1' A(}iXIE\E§3'§"
'1"?! {C ...}'UII)CII'#Z IENT AN?) OR I') §E1'~? I.)A'I'I;'LIf3: 2 I I7.'2{.}()':'_a §"'5~'«.i*r}§'%II§C-I') IN
C'Jv'C:WC£-\---- I :NI5i'I ?'C):{.}3 {JN 'I'I~II_fl E.:\EE.J§.{: ("}I" 'I'II'I3) 1..-I"'II§£)LJR
0 F I31 (1 I33 I43 A N if) C. (J M. M I S S I ( ) N If) I? I<'( :} I? W {J R K M I31 N
existence after a gap of forty days from
the date of accident'?
(iii) Whether the findings given in the order
and award are nerverse findings?
?. This Court, by order dated 24iO3:2iO1{}ha_S
of notice on the respondents uriaimants} asVsi;.flicienit*. ilotice
Respondent No.2 has been serveci_r’a,nd he’ ‘nag.._re.i:i’ainéd
unrepresented.
8. Having heard the 1ea_1fn’e».:l_ advocates’–for__i.the appellant
as stated her€in~3tbi0’tf§1je;’ the sutistanitialitquestions of law
formulated above, _Vari:_se: foriconnsiideratiiaii “i:n”this appeal.
9. that accident in question had
occurred on in a lorry bearing
i§.q.AP–2e.,j:f;j;2961 at. 1 1.00 p.m., loaded with iron ore,
to Ballclota Plant, at Vyasanakere.
“Cii%:ill”:I”1a1’l§S, as pleaded in the claim petition, in
the saidii.acci»denvtiithey had sustained injuries to the entire body
it was. grievous in nature. At this juncture, it would be
to examine the medical records produced by the
it uclai-man.ts themselves to ascertain the truth or otherwise about
said contentions raised bj-‘ them. The two documents
pI’Dd’£}.{Z€d by the respective clairnams namely, the wound
certificates are at EZx.P~él» and §Z:~;.P~i4 respectivel}-* in the records
2″Eexte*rnal injuries were found heated up…… .
{=v}:11’cl’3 the tflai1m’1;’1%;.s 1’12-we st.:i’l’c:*i’c;*t:’l.
IN MFA NO.8’713/2005
“When the patient was presented he had
swolten tender left shoulder ioint with dislocation
and was on immoioitization cast, swollen tenVd’e_rV.
The X-rays taken
occipital region»
revealed no evidence of fracture. He.A”i3:-adAA«tVr:e”‘
signs of cerebral concussion and was trs-ate.d*f0r’*t.he«.
same over a period of time.”
on 15.o1.2oo4V,;gn m«y’c_eXamincavtien:,V iiisf
external injuries were fD_{i£’i~d healed uppgqt flforvthei
left shoulder dislocation. ‘
IN MFA: 3714/2oo’s..i__”§
“When the patihent was “p’resen_t’e’d he had
lacerated««p..wound_ over7th’e Al”eft”lowVeAr limb; painful,
1’ swoiien_Vrigh:’t4VVi’lia_c’region uliiiéi Haemarthrosis of right
‘fright’ _ilVeoiernera’i-.__p”joint and was treated
c’onserva’tiv’é¥y fohrthe same over a period time.
“05 ””’ examination on 15.12.2003, his
ii
._ flirt fibC?V*V::t3};t.)SS–€?X&1.IT2i{1£11.i()§”}, this witness has admitted
that X:ir”ei-1._\/s=,V:wititth V-‘\’L’.’§.’C said to have been i.ai<cn on cl;-1.i.1'z'ia;"iLs to
:'"v4."é»is's<;i.s::c__%;he""disability, were not available on :~cc1’d. He aiso
tziteat: he is not an o1’£tmp2-1c-r<t,c-rnt of ]Clt:?]'CIL.?§.}.{I.E:1§3;(' of (7i:'s:';11'i:ii§'t_\_»=,
'1'h<.: ('1;ii1'n:':ml in l'~./i}<":'\
N<i.87l3f2(){)5 has pro(.lL:t:'<..'=d <_m<.;: m.<'m: rtcrlit'i iii’1dc–*1″ the-*
Pt.
:11:
Hence, this Court is of the considered View that substantial
questions of law 1 and 2 require to be answered in the negative
in favour of the appellant by holding that Commissionersfor
Workmen’s Compensation, Subwdivision No. 1 1 «Bell__é1I;y?_,
Committed a serious error in not noticing t4he.se_:”‘VfaCt.s ._and”
substantial qL’:est.i()n of law No.3 formtjzlated iezlyo’-ge’:iAs’ =2’_11iiSw_eféV§:iT A’
in affirmative by holding that Cornrnissionenerrczdin
compensation payable to the elainiarits — and
?22,673/– respectively, eontraty asvviizvell as the
medical evidence available, which isiavpervefseffin_ding.
15. In view? tilytiie a-bo’-;’Le””di.seséission.,…:i”ollowing order is
passed:– M ii i i V
‘(Alf . MFA “Ni”os.’8–7oVii3i/2005 85 8724/2005 are
Vai§1.iied.”.b3ifi answering the substantial
qi.iestio.n’s of law in favour of the
ihappellant and against the respondents;
order and award passed by the
Commissioner for WOrkmen’s
Compensation, Subdivision No.1,
Bellary, in WCA Nos.l.69/2003 35
1’7()f:2003 dated. 21.07.2005 is hereby
lay
set: aside;
:12:
(iii) The claim pet:i1.i(ms filed by the
C1ai1m.11-its (Resporzderzt I herein) in WCAHW
Nc>s.zeac>/,2c:>o3 81. 1.70/2003 before the- “«« ‘~
Labmxr (.)l'”.!’icer and C0mmissi0nr3_.rf_
Workmen’s Compensation, Sub.¢§1iu\Ji.giO-xi”
No.1, Be-rllmy, are h€3I”€j1Dj,A-‘A>VC?1’i’€*2EfI1}.£i’a’S(3(_7}..f ‘<
(iv) The 2-L1mm:1ts in depC.Sit –._bef01fe’_ thii;
Court is c>rdered.__ t~:) be” paid to
appe1§ant’s on prop_¢_1:’ ‘§.ri_e;1_§i’fi.ca.{ionv;
(v) No OI’df;’§’ ago? v
(vi) Re’g«i.’st’_;r.y Id; dr;3.\§{«¢a\vaf€1japéofiiingly;
HEDGE