Karnataka High Court
The Divisional Forest Officer vs Sri Nagappa S/O Kadappa on 6 February, 2010
O' C_HICK|V.AGALUR DISTRICT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 67" DAY OF FEBRUfZY 2010'.
BEFORE O N'
THE HON'BLE MR. JUSTICE S.NISATYA!\!..'¥§K>i£<
I T THIS MFA FILED U/SEC 30(1) OF WC ACT AGAINST
*f-.H_E"j_«ORDER DATED 11.10.2002 PASSED IN WCA/NF-
AB/2002 ON THE FILE OF THE LABOUR OFFICER AND
COMMISSIONER FOR WORKMEN'S COMPENSATION, SUB-
'"DIVISION-1, CHICKMAGALUR, AWARDING COMPENSATION
A OF RS.2,08,SO6/-- WITH INTEREST @ 12% RA. AND
""'\
hereLi:nde~r:
DIRECTING THE APPELLANTS HEREIN TO DEPOSIT THE
SAME,ETc,
THIS APPEAL IS COMING ON FOR FINAL
THIS DAY, MAf\3}UNATH.J. DELIVERED THE FOLLQ"V"v'*IN:'G_;!'--..' _._
JuDGEMENTs__
This is respondents' appeai chaiienging It.he:'
and award dated 11-10-2005 in Nd:.yvcA/EF/46/2oo2S
passed by the commi.5:s;.Q_ner"A.f§fVi.:iiy'dVri<njen co'm'pensation,
Chickmagaiur, awarding in a sum
of Rs.2,O8,5O5g/4Vdgi1th of 12% from the
30" day cf the basdnd ck Ida award an the date of
reaiisation I' ' =
2. VViac'ts.»ie'_ading to this appeal are as
is respondent herein, who is said to be
timber c,ia'tter.-- iivorking under the appeiiants herein. That on
S""«.__V*»1A8vO1¥2§§S01, while he was cutting the tree in the forest area
.Aifd'ur he feii down and suffered injuries to the left side of
._h__i§s body, ie., fracture to ieft hand and leg, which has
Vh
award passed by the court below on the following
substantial questions of law:
"(a) Whether the Commissioner has come to.---.,
the conciusion that the accident was occurred».s:"««.y'_i'~i.
during the course of employment and the
is justified in law?
(b) Whether the court beiow i-.'_s_°*j'iustified_:--'»inx
awarding compensaho-n_.V 'without
documentary evidence' regardmgii tine
reiationship of emp!.oyer,a'r'idiiVen{p~ii.g'yee"ar'i'd the
same isjustified in'"iafiv\'?'~.
(cv) """ "V'i!-hetheiriifiij"thei.V_:Labou'r'"'*'Commissioner is
justified the documentary
evidence of» the :.ern:oVi5Io.yer and the same is
Ajustifieiud' iaw?"'. '' "
matter the entire triai court record was
secured an'di?'iar'guments were heard. Thereafter, this court
"._proceedvt'o answer the aforesaid substantial questions of iaw
"ifi'h.t:he~_.affirmative for the foiiowing reasons.
a _ _ _ WV'
'4';
6. Factually, in this proceedings the appeiiants
herein have not disputed the fact of accident andVV.i'ni"urries
suffered by the claimant in the said accident;""'it§,ji~s'._:aiso".y
interesting to note that the accident is take-n..A4_jp'ia'ce::within
the reserved forest area. Assurning...sfoZr"mo.m'e'n.t the'
claimant is not an employee of the ap'pe|'I"ants ;iierxe.i:n, had_°;
no right or business to cut anycitfrieegwgin fftiieffiforesft. Under
these circumstances, he._.":s:h'o.;;|d;V--_h';,:«¢_e».»..fA5«gen treated as an
trespasser into the attempting to
commit thef.t_s'i's*":seen that no such
proceeding against the claimant
herein for Thereby they admit that
the claimant with their permission and he
was_{:a"rryingV t»h,eracti\}ity of cutting the tree under their
igAnSt_f'LiCtiu0iAfi. _
_f.'V'v'I'in..'the proceedings before the trial Court the
"i.,cIaimant"'has produced documents to show the nature of
":f:i_n._iuri'es that he has suffered and the treatment that was
taken by him for the said injuries. He has also produced
necessary documents issued by the competent doctor to
"""\
(1
show the nature of injuries and the extent of disability'
suffered by him. At the same time the claimant ha:s"'»also
examined two independent witnesses who
along with him at the time of the acciden.t_l:...,,pl(jIEfi.itlted'ly#K2i,.,,
those two persons were also enigaged
herein for the purpose of cutti'ng the"'t_re'es anrdiu-lii,»he evideril-:e"~.r
of the said two witnesses as is not
denied or challenged aijpprelrllajintsnhereinleading either
oral or documentary e\v/i.d.e:nc.e iesl'.ab'lisVh,rr--.t-hat the claimant
and the imeiiemployees working
under 7».
I It fact that the forest officers do
appoint ther.ca~sual._ |a~bl'o'uru, daily wagers to carryout menial
;_~.I.ike_ felling---,----..««conversion extraction, regeneration,
and buildings, etc. As could be seen from
thelllkarnatallraz Forest Code it is very clear about the rights of
the Forest Officers to get the said works done by casual and
wage employees. In this proceedings, on behalf of the
appeliants one of its official, namely, Mr. S.R. Prasanna
Kumar, Range Forest Officer has given evidence. The said
'"""\
person is the person incharge of the registers containing the
names of casual and daily wage employees. Nothing
prevented this person to produce the said register"ats"-wefllvvas
the register maintained by them for petty cash
wherein the casual and daily wage''em'p'i.oyee:s'Vi'were}pa'i»d '
with the wages as and when thely;_ar-elpA'empi'oyed,«.
that claimant was not emplo'ye'd..y'by the. at any"
point of time to do any work" w_i'thVih._the'«af'oresaid range
forest area and that his iisijnot in any of those
registers.
9. "" cilié.-a~rly'.lhdicate's" that sufficient opportunity
was av'aiyiaoiei to'tiie.%Va»pgoeii:i:aote herein before the trial Court
to estabfis'h"by"dVoc.urri.ent~aVry evidence that the claimant was
""«.._'not:o.jwo;r.ltii:g unAd'erv------t-hem which they have not utilised. On
the "cori'trary~,.Vg'ti1.e claimant has not only given oral evidence
to show he was working under the appellants herein as
casual employee by examining two independent witnesses,
":lf'wVho"*r_were working in the forest along with him under the
appellants herein at the relevant time. He has also
W .
produced evidence to show that while working so the
respondent has suffered the aforesaid injuries.
10. Under these circumstances, the "
Commissioner for Worl<men's Con*i'p'enlsa'*_,ion.'ha.s "righti.,«
aliowed the claim petition filed by the
appreciation of pleadings, oral~._:and documehtaryfuévidiencei"
available on record. well reas'o--ns_e-dbvV";1udgrnen~t award
passed by the triai Court 'does--'noL"t ;i:a|_lfoizinterference in this
appeal. Hence, «rh:e':~appeai:»i's'V.disn1~ii,s3eVd' v\:rit'hout any order as
to costs.
The "dyVe'p.,osi.t,.' if any, is ordered to be
released 'in.favour.of".ti:e'reVsp'ondent forthwith.
.....
Eudge