High Court Karnataka High Court

M/S National Insurance Company … vs M Chandpasha @ Chand Hussain on 8 August, 2008

Karnataka High Court
M/S National Insurance Company … vs M Chandpasha @ Chand Hussain on 8 August, 2008
Author: K.N.Keshavanarayana
 

IN THE HIGH COURT OF KARNATQEA   *' 

CIRCUIT BENCH AT DHARWAD V

DATED THIS THE 8TH DAY»Ao;«#4AUejtus ?rf'J:;¥r;c> 8 V  

BEFORE

THE HONVBLE MR.JUsT1cE K.1§";K£;sHAV.§r»gq.j§AY;{NA%

M. F.A No;7€$:4'l.2005'{"v5I_+(T_a'} J 

BETWEEN:

 

M/S. NAT1oNALINsURm'c--E _  V .
COMPANY LTD;  :  -. 

BY ITS BRA-NGH1M2'.£NAGE_R'--V.,_  
NOW REPRESENTED By}

rrs A1)MIN1SrRA'zf1'vE 'GAFPICER

M/S. NATzoNAL'zN.*:1uRAIsn:;E_.co.L'1'1:).,
REGI0NAVL"OFFiCE'»   '
BANGALORE. . ,   ...APPELLAN'I'

(By. S§§1i.A;M.VE3NKATESvH as SRI.B.C.SHIVANNEGOWDA,

 _ 1. r£&.cr:'AN'oPAsHA@ CHAND HUSSAIN

 S/O VHONNUR SAB,
A. ;."\'.G'ED"ABOUT 26 YEARS,

 _EX~CLEANER
 F;fO HAMPANAKATTE VILLAGE

E DASANAPURA POST,
 HOSPET TALUK,
BELLARY DISTRICT.

&



 

2. DANI SANNA KOTRAPPA

S/O MARIYAPPA,

MAJOR,

OWNER OFMAXICAB,     
RESIDING AT NEAR V1SHNU'ifALK.1ESv,    ' '
RAMANAGAR,   "  _ ' .
NETAJI ROAD, ,

HAGARIBOMMANAHALLVL._: "~V.._   »_.V,1R.§3sA?ONVDENTs"'

{By s:i.Y.LAKsHM1KA;srrH RED.§?{.&"$MI';Y;M£\LA§'HI,
A{)VS).}j2,,;'>, 5522429)     _' V 

THIS MISGELLAN'3'.QLFS" SIRS'? {APPEAL IS FILED
UNDER sEc:(1O}g7O.O3§<:(1)*:OF%yv:k:. "AO1"1'AeA:NsT THE JUDGMENT
AND AWARJI)$.11;'20{i4._1§;AS$E«;13'fl\T wc:A/15:17/258/2000 ON
THE  AND COIs41\/EISSIONER FOR
wORr;jvEN_?S'  SUB-DIVISION-2, BELLARY,
AWARDING  OF RS.4G,748l- Wm-I INTEREST AT
12% P.A."' 1~'_ROM   "  OF PETITION TILL DEPOSIT
&D;§*!«;§I§G-:'TI~«iIS BAY, THE COURT DELIVERED THE

§*O%LLOw1&m':r;AO'%

JUDGMENT

‘ The insurer Of Maxi Cab bearing registration NO.KA-35

owned by mspondeflt No.2 hczein, has filed this appeal

under Section 30 (1) of the Worlmaczfs Compensation Act (in

%/

short ‘ the Act’) questioning the legaiity and

the order dated 5.1 1.2004 passed by the .

Commissioner for Workmen”s
2, Bel1a1y in so for as it zcaiseuit
WCA/NF/No.258/2090 directisdge-tthe combany to

pay the determined compenséaiiionivtio tespondent No. 1.

2. Respondent petition before
the Commissioiitin Worit1n’en;s’j’i.Comi1A)ensation by filing
petition seeking compensation of
said to have been

sustained of his employment
under According to respondent
rJ§§’1;..ag iethe ‘Maxi Cab owned by respondent
No.i§’2′,t.i_3:s}}ii1e’ ggececding in his Maxi Cab on 1.2.2000,

on NH-13 lorry bearing zegistration
B 36-=}i._3AA3~ came fi’o1n opposite direction driven by its

V and negligent manner and dashed against
and as a result of this he sustained grievous

1′ ~ which has resulted in permanent disability.

W

4. As an appeal under Secfion 30 is

Inaintainable in this Court only when… —-t1A§e.VV

question of law is involved, i_t1ifi.e ‘

following substantial quesfioas of ‘*fiV1.e o

appeai:

(3) Whether the “~fi_ndi_hgs Acf Commissioner
holding thafthe. appgrafi-t.[V”1s’ea1so liable to
pay compensation xindier.-thev covering
a passengesvehiele to._a__ cleaner; is justified?
Havi3::’g fvegaafd xiteent Supmme Court

itlcismééntaiss:

(b) whether the’=fii1di:1_gs of the Commissioner

“” ma: the’?peti'{ioi1er fiom 15% disability

V. _ for’ *d1¢–«.simp1.: iiaatzare of injuries sustained by
‘ the petifioneajisy j1;.sfified;

(c)V’ percentage of loss of earzling
capacity’ is a question of law:

service of notice of this appeal, respondent

H the clans’ am: has appealed through his

cosnsel. Respondent No.2 — owner of the maxicab

., ” has reihained absent in spite of service of notice.

6. I have heard the learned counsel appearing on both

” sides. Pemscd the records.

W

insurance company is liable to indeInm1jz’

respect of the claim of the applicant —- Iespetltiezttv a£}hc..

was admittedly ttaveiiing in the

cleaner.

9. Section 146 of the :ieaie.&V§tt1jv.jt}1g%necessity
of insurance against ficcoxding to this
section, no vehicle be used at a
public ‘_th.e¥1ae is; to the use of
the said complying with the

requiIt§menéS”J;f.Vch2ipter, ‘ ‘ ~. _ _ ~

10; “‘t4_Setctici~),_ at the M.V.Act deals with

requgieements cf’-pcilpiciepsi: and limits of liability. According to

VClause(b) of Sub–Section( 1) of Section 147,

t”the-t’__Po}iej*’~v.,of’ issued is required to cover the

liabiiity -respect of the death arising out of and in the

cf the employment of the employee of the person
by the Policy and in respect of the bodily s
_,su:stai:1ed by such an employee arising out of and in the

course of the employment only to the extent of Iiabiiity

kt

10

1 1. In View of the discussions made above, the.

of the Workmen’s Compensation .

appeuam is iiabie to indeminfy the »ini11ed_–iii”:e:§pee’t es the ” ‘V ‘V

claim of the eiearner carried in the is

unjustified and it is contrary to ‘flee piiovisionsee 14′? 1

of the M.V.Aet. Therefore, _{§onefmensafion
Commissioner is not V the “appe]1,an.t-
Insurance company to amount to the
applicant-R.’IV{ is entitled to

enforce the zoW:ier”»ofithe vehicle namely 52.2

who Wes. aidmitteii’i3if_i’fisv«efiigiloyer. In View of the above, the

appeal deserves to be

eeee;e;eg1y,* the appeal is allowed. The order

defiedte ::f5}’:3:.£2Qo4 passed by the Labour omeer 3:.

Cceiinissioxieriin for Worlmtezfs Compensation, Sub-Division»-»

H, in case No.wcA/Nmss/2003, in so far as it

A ‘ii’ to fastening the liability on the appel1ant–k1sura11ee

Company is hereby set aside. The claim petition as against

iinsmanee company stand dismissed.

b/.

11

13. The amount deposited by the appeHant–InsuraijLcf§’ ”

Company at the time of the tiling this appcai is ordcrefliitov ‘ ‘

refimdcd to it.

RS--Page Nos.1 to 6    .
mv*-Page Nos}? to 11