High Court Karnataka High Court

The Branch Manager United India … vs Ayyappa on 10 March, 2008

Karnataka High Court
The Branch Manager United India … vs Ayyappa on 10 March, 2008
Author: K.Ramanna
 

IN THE HIGH mum on KARN{{rA1 

DATED THIS THE mm DAY  

BEF$9RE V._"'   t 
THE HOWBLE MR..iU$%r:<;E 1§'mi»iANré;a

MISCELLANEDUS FfR_SP+.'}§F;FEAL  5403: 2605 mg

THEBRANCH..h5Afi3AGElR    
UNITED INDIA :N;3U;m:~i<:E' ;co.1,'m V
BRANCH    
BLJAPUR  -f__  " V'

REPBYITS   

DEPi)fi'Y MAra§x.QERv':,' _  .
unrmn INDIA I'P€SURANCE cam)

REGIONAL 40313303' V   ..
sHANKARANARA¥ANA'aUi'LD:NG
NO.25,M.G.--ROAD  , 
BANG.4;LORE--560 001 '  APPELLANT

f 'V "  . (3%. éam U PQONACHA, ADV)

1.  AYYARPA
 SEO DYAVAPPA POOJARI
"MAJOR, R/A mason
amavanx

' 'A  BIJAPUR

     BASAVARAJA

S] O KAI.-YANAPPA PATFARA
MAJOR, RIA SHAPETA GALLI
BI-JAPUR  RESPONDENTS

(R-I & 2 SERVED}

under of all, it is the duty of the
T} ‘ta pr§ve- he sustained injuries during the
V _ ‘Vc;11;z)1G3;fi;acz1t. If the injumd person who filed thc
‘ under the Workman Oompccusation Act, {aim
the Comxn1sa1on’ ‘ ca’ that he was the employee

«. the cxnpkaycr and sustained injuries during the course

sustaingxi injmics. Hanan, 11:: End the
thc Commissioner sacking p« V’ AV ‘

4. The rcspondcnt-1
ckarly mentioned
C & for
thacnvchipkt to go tn and the
cnmmt for the vehicle
and at ii-_v:’r’:’c’ mm: and thcsc
P5130113 ‘-I and ncghgcn’ t
driving by thciidxivcr V occurred and
the persons who’in’-fig: susmuncd injuries.

5. has not taken into

the rcspondcnbi was an employee

of cmpkayzncm, he is not cntiflcd to

instant caac, thc respondent-1 –

produced the FIR which clearly; ‘1

unveiling in the vchiclc in qu:¢stioz4i’=az:§’:a = L»

as m employee ofthc owner is no V

relationship of and
the cswnaer of the smki $113 an gzmvc
that he A under the
rcspondc11t¥2;_’omph’mt, it is

is no relationship of employer and

nespondcnw-2 and I. ‘I’hc1tfu1jr:,””‘ih:: him

cammittnd an error in allow1ng’ ti;

insurer to pay in
the Early not as 513$ rcpenécnt-1
is not czntitksd izv_. * 1tm ‘icr”” that Workmml

7. Thc judgmmt

mxd awmd for Workfik

is aside. The claim petition filed

by is tiismisaod. However, the rcspondmt-

1 to file fresh ciaim petition bcfcm: than

Thc amount in dcpodt shafi be mnmdod

Sé/3-is
Eaéqé