High Court Karnataka High Court

United India Insurance Co Ltd vs Vishala on 23 August, 2010

Karnataka High Court
United India Insurance Co Ltd vs Vishala on 23 August, 2010
Author: K.L.Manjunath And B.Manohar
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23"'DAY or AUGUST, 2o1o,_

PRESENT

THE HON'BLE MR.JUSTICE K.L.MANJUNATHH"c

AND .. 

THE HON'BLE MR. JUSTICE B MANoflRR'f} '

M.E.A.No.5652/2do6¢Ncj
BETWEEN: A' A

1 UNITED INDIA INSURANCE go LTD
PRABHU BUILDING; RRUN'TALKIES,
PUTTUR "";.K_?} 'pf,*R

BY ITS BANGALORE REGIONAL OFEICE
UNITED INnIR_INSfiRAR¢E'c¢,,LTQJ;
SHANKARNARAEANA:SvILbINS;;M.SIRoAn

mm@mmmgm,;m_

REPRESENTED RT ITS REGISNAL MANAGER
1. :' '=*.* 'N "=" APPELLANT

(By Sri :*RTE_RRJEO&T§ELANKI RAVI,ADV.)

AND

.}:VN/o*SRIVSHIvRRAMA HEGDE
'3 AGED ARQUT 26 YEARS

TO' 2 KUMeAPEKSHA

I D/0,33: SHIVARAMA HEGDE
..MINoR

OR33 MASTER ASHITH

gs/0 SRI SHIVRRAMR HEGDE
' MINOR

(2 & 3 ARE MINORS,

REP. BY THEIR MOTHER AND
NATURAL GUARDIAN I" CLAIMANT)

<1/'



4 SRI VENKAPPA HEGDE
S/O SRI DEVAIAH HEGDE
AGED 58 YEARS

5 SMT RAJEEVI HEGDE
W/O SRI VENKAPPA HEGDE
AGED 48 YEARS

1 TO 5 R/OF KUNTALNAR Hofi$ES«n
EAJIRE VILLAGE AND Pges A
BELATHANGADY TALUK ' '

5 SRI P MOHAMMD »_
MAJOR '~ A I in
S/O SRI UMARABBA SEARIJ,
R/OF PERARL HOUSE _*. .,L *. A.
MUDUKODY_P,0yANQ vIDLAgEj,V'*.
BELATHANGAQ¥'EALUK_ _-."'*:;. RESPONDENTS
(By Sri : SANDESH SHETTYaT;'ADV2 FOR R1 & R5 )
MA FILED UfS 36 jig or w.c. ACT AGAINST THE
JUDGMENT «AND 'ORDER."DATED: 28.2.2006 PASSED IN

wcA:cR--11/04 3 ON THE FILE OF THE LABOUR OFFICER
AND COMISSIQNEE 'TOR WORKMEN'S COMPENSATION,

_.D.K.ȴa SUB-DIvIsIqN--I, NANGALORE, AWARDING
6 COMPENSATION or RS. 3,98,8oo/w WITH INTEREST AT
'12%fERoM*2;12,2o03 AND DIRECTING THE APPELLANT

HEREIN'TbzDE§OSIT THE SAM.

'THIS APPEAL COMING 0N FOR HEARING THIS DAY,

Vf_ MANJUNATH J} DELIVERED THE FOLLOWING:

JUDGMENT

Rn Tne legality and correctness of the

‘aoonpensation awarded by the Comissioner for

Workmen’s Compensation, p.K. Mangalore in

8/

3
C.R.No.11/2004 dt.28.2.2006 is called in
question in this appeal.

2. The” claimants lodged a claim petition

claiming compensation on account of

one Shivarama Hegde, who died. while .pn;o§din§_ %

the marble from vehicle bearing; NoQKaE2Qf§Q93

during” his course of” employmentn as iloaderW andvg

unloader.

3. According vtog them;*lon%g1.1l:2b03 the
deceased Shivarama VhegdeiVfientVfl§¢. Venoor to

unload the Jmarhlei in5 the “aforesaid lorry.
During lithe’ ‘ his employment while

unloading one_of.theVnarble slab fell on him, as

_.~a« revs{:;.lt_i” of 1iw1″zic_h__vhe died. According to the

lelaimant,’.hedvwas aged. about 34 years and. was

tfipv getting a salary of Rs.4,000/- p.m. and Rs.50/-

Vh_ battat z’:h§ owner of the vehicle though filed

* :the statement of objection did not cross examine

l%_ the; claimants and also did not let in any

Vii”:-ggvvidence. The Insurance Company also did not

let in oral evidence except producing the policy

and cross–examining the widow of Shivarama Hege.

‘fix

higher side. Therefore, he requests the court

to set aside the order of the Commissioner.’T’»,.

5. Per contra, the Learned counsel’-«’f_o.._:*_.’*__i’

respondents/ claimants submits _ up

grounds urged by the appell:ant:_,,’are’.,,pnot

since the owner of the v’ehic1é._has

the relationship of maste’r°’a’nd_VV cross-

examining PW1 and evidence .

According to him, lodged by
one of the?_: working with

Shivarama 1 ‘ an undisputed fact

immediately’ ‘accident stating that

Shivarama”!-Iedgdeii’ “was working as a loader and

4…,-;1n1oa:ip:er ‘died.’ “on_____account of marble slap falling

don .chest”‘*,of Shivarama Hegde. This piece of

evuidenicel ‘ challenged either by the

*Insuran.c”‘ea ‘Company or by the owner. When the

_ V ‘ Qgemplapinant lodged an FIR, it was not

‘-anticipated that claimants would file a claim

“petition and as a loader when another loader has

sustained injuries and died on the spot, in the

usual course a good employee of the owner has

‘fig,

lodged a complaint. Therefore, whether deceased
was a servant of the owner of the vehicle is a

question of fact and not a question of law} 7It

was for the owner to step into the witness b§3~

and let in evidence that_ deceased” was mnctd

employed by him as a loader on thatflday and as

an owner he was required ,to “maintainf”certain”c

documents, who are all his employees._,g?or non
production of documents _dff the downer of the
vehicle, an adverse inference has ix: be drawn.
Accordingly, the said fioint is held against the
appellant.=’

6. S6 “fare as” swarding of interest is

,concerned, in view of the Judgment of the Hon.

“s_up;;-’eme pron-‘¢.1’i”v._;i.n ORIENTAL INSURANCE C0.LTD. vs.

Mofin,,”*–.iN1;Vsi’:§– fs.”‘vANorH.=~:’.R,(20o9 AIR scw 3717, the

:t_ claimants are entitled to claim interest at

‘cllf$é’%_p:a. from the date of petition till the

l*,rdate of the order of the Commissioner and from

it”, dthe date of the order of the Commissioner till

the deposit, the claimants are entitled to claim

<(,/

interest at 12% p.a. Accordingly, we answer

point—2 partly in favour of the appellant,M~._p"-.._p_d'~V.v

7. In the result, the appeal is

part. The award of compensation passed. lby’_¥.the”‘

‘,-.7

Commissioner is confirmed. :’wSo1″r~ar has _.”awa.rc1.ing

of interest is concerne’d_,”‘–~.the same d’is'{_mod.:’L=fiedV.’

by holding that the “‘entp.-fizled to
claim 7 92 95 filing of
claim petition’_:ti,_11 :t”h’e”‘order of the
Corrtrtaissionejp. 12% p.a. from
the date. Commissioner till
the date, of ‘

8. ‘l’h’e.__’ any in deposit in this

appeal; V “is V”o::de___re.d to be sent to the

“cozrnini s s :i_.o1:e’r_ ~. __

Sd/-

ZEUDGE