High Court Karnataka High Court

Nagamma W/O Bhaskarappa vs Shantha Kumar S/O Lingappa on 14 October, 2008

Karnataka High Court
Nagamma W/O Bhaskarappa vs Shantha Kumar S/O Lingappa on 14 October, 2008
Author: N.Ananda
inc-m COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

$3 THE }§l3rH COURT OF KARHATAKA AT EANGAL€3RbE

mmn ms 'THE mm my 4:}? QCTGBER   2 K

BEFORE

Item HGHELE 19fl.JUS'TI€,iE"VIi".23._FI.f&_!iI3.#§§.:\':   

wgfigflms mm APfix&%fi;§;3%mzk%;xW;m'  

B§~T§?E-EH:

N 

Wafimafiararrw "  
Agadafieuwflwam    

R}at mba_   _  -  '

Sira G.ss:ta,_ _    ...2'LppeEant

(By 33:;  ; g 
WE: VF 7 "U  .

3je.I$.I:Igapyai<. " 
Age.-sad gb;<:-v.2.;t 35 

 **** 

=._§,f;as1:.,$i:§ra

F’ ujS.39{}.) tzaf WC Act mm’ t the

award dated 25.3.2083 passed :11
I’:§a¥w1a]Cfl5[ 2901 an that file 3f the Labaur
: ‘ Cemmissaioner fax’ Werhnen Cempemation,

é dbzmlafizg the c:1a?n1 petition for

i%?$appea1wmiganfcrheark1gthTmday.me

F A” LOCI-aurt zielivared the Elkrwmg;

nun guuna ur av-uxwmnm. 1-um-1 u,1~u_t<I or KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA |-gen count or KARNA3-AKA His" C

»3UD(§~MERT

'%?3"m im a cxaimanrs. appmz. filaxmaa' 4; L
fig mmmmmn fur the damn sanL%'j%rgm% ~ k

R " hna in thsa fire aecidemte

hnuae mfraspondent at Sim

2, It is. thfi son
Rmamfimfi was in his
Iaareamw " A

$3 a made in
akin: 'lead by clailnanizs, on

2.:;=.2m:s a§;k%a:aa;;:% 1o%.3:3 there was fire accident in

«gf where he had sta::1-cad
result cf the amfidmt, deceased

¢§i.um.sma burn as also the

& «A ‘rm dacmssd wzcmtmbed to burn injumw .

is tm mm cf ¢ that demand

aufiezmi bmfl wmfises in the cacmraa cpf amploymem.

m§ rmpandant 7% 159.1315 tax pay cagmafion. kl
N ,.

IEGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

Rwpondem hag dmied these awrmmzm.

-§. ‘% ilrzaxztiztrfxasitrm for Warl%_1_’s5_V O O
aampamaatan, an apprechfinn of A
wmenam 1:3″ PM has held that eammant

wfih z-espandmx am haze sum-ea cixririrgg

the gamma esf his empbymem t@a’.’v Jenn’ ‘

39 I have haaardi appellant-

aiaimm and I evidem and

A O’ mad I~?%1¢::’a” hna.

rafiad an the evidence of PW-

ta prtwe that amaaa R
1 the gmcinwn of respondent. He
in3’uri& am am due ta bum

44 ecuzrse Df 11% t with z1asponxi&

O%%-Wig – mm}: Kama: has demed that ha ‘3 related ta

N CQ»~«:9-~£_

‘EL PW-2 haa dcpascd €293. 6.2.2000 at about 1Cf”.30

pfimfi FW-2 wanmd ta purchase 3

rmpezfimrzt. ha we-12:1, near the house of K

Rmwvifient mid him that

measmfi lmmsaam. The:-&re, of

rammsmaa am} took or f¢ ép§§nd¢n1,.

Dwwed A1:

thai am. am gag aocޢ:x:1ta]1y

hmum %f.__ _ I fire am deceased

“is that afiar the ax>c1’dc11t, First

: wm lndged by PW-2. From the
‘ éffiz-at Irafefitian Report, it ‘3 seat: that on

at abaut 19.36 p.m., PW? Ummhkuxm afl

had gem to thahmuse cf rmpondmt to

” 1<m*caene. Theme wasm eiecztric bulb in their

3 muse" A gas fihtwas burning Whentlqe kemams wag

nu:-E «Mum Ur mmmauu». men CQURT os KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HEGH c

N gA,&~._QL-

K3!-E COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-HG}-I COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH C

bang mmsumci, a ma mtainm lmrtasem fell dfiwn

ané fiw leer-cmensa spified out. When 2

azrcfiezxwfiy cam in mutant

dawn 3%. the apark came inaerm

thmwmfiaafimaafient.

3. Thu, we gr 1=w—-2 is
WW Wagxm ma. aftcar
the mid fim that he had
ladgad Apart from the
has on record to show
‘mat had new employed by

am-‘mg the mum of has

V is also pm’m’nent to note that fire

T at 10.39 p.111. and it ‘3 not the me

‘ ” that den;-mad Rmlcxfihzm was working in
O ‘kxéjiise af raspandfl tbxunghaut the

‘§%m {Taisinnm far Wczrkmwk Coznpematinn

wmié the dfimapant evidwzce Iaad 1:3; elaimnt

h&&e1dthatc1amnthaa§ai¥edmpz-ovetlclathewas

N b .« «

IGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA I-HG}-I COURT OF KARNATAKA HEGH COURT OF KARNATAKA HJGH C

Lmdw mphymmt sf ragtime-nt and sustained

and ziied during the mums of H3 ~ V.

‘Qt re–app:rac:3hti:an of evid:-sm:aa,’I K V’ ‘V
maaom in cifim: mm tm ‘€:§.m=’_’_” C

Elamfixsimnje-.1′ $1′ ” L’

fimcozfiingiy, appealim . d/_
” Judge