Karnataka High Court
Anjaneyaswamy S/O Anjinappa vs H Honnappa S/O H Muniyappa on 13 February, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13"' DAY OF FEBRUARY
BEFORE
THE HON'BLE MR. JUSTICE C-R.'! »KL1EMARA'sW;AW R'
M.F.A. NO. 6143/2065 ('JVC3 R
BETWEEN: '
Anjaneyaswamy S/0 Anjinappa
Age 28 years
Rm 3'" Main, 12*" Cross
Yellamma Nagar, Davanagerej-._ 1
« Appeliant
(By Sri: AdV»ip.eaute')'V'
AND'
1 H. HOnnap_p"a_S/O H. Mqniyappa
Owner of Autorickshvaw' bearing
_' , Regf;_NoR'.' KA-273/454«9, R/o 3"' Main
3"**CrosAs,Yellamma Nagar
' VD"avanage:*e'""~-~.__577 O02.
Aewanagey
D.-33/an'agere -- 577 002.
_ Na"'i:«ion..a'l' Insurance Co. Ltd.,
A _ Divisional Office, Chamarajpet
Respondents
(By Sri: R. Rajagopalan, Advocate for R2
Notice to R-1 -- Dispensed with)
This MFA is filed under Section 30 (1) of WC Act
against the Order dated 23.3.2006 passed in LOD:V.\/'Ci€\.:.CR
No. 324/2004 on the file of the Labour
Commissioner for Workmen's Compensation, i§_avanVagere'_;
ailowing the claim petition for com_;3eVn.s4aticin"'va'n§.4 seépiging
enhancement of compensation.
This Miscellaneous First1..:vLj'A.ppea'I'.__co.ndi.ng:f"o:1": for"
Admission this day, the court deii_veRji"'ed'vVt_he foiio.v_\iin§§: '
J U Be Me J
This Miscellaneous First./§p;;:e'e.i_ "under Section
30 (1) of against the Order
dated 23.3V.C20O'6 No. 324/2004 on
the file of _:Lai'3'odr;l' Vfitficer and Commissioner for
tI§iVori<mVeln}':s iC:ompensat"i'onv, Davanagere, allowing the claim
peti't~§..on_e-forfco"mp.e.nsation and seeking enhancement of
2' V["compensation; A
(2) E'vei'1 though the matter is listed for admission,
consent of the learned counsel for the appellant
-the learned counsel for the respondents, this matter is
U
heard on merits. The materials placed before theCTCourt
are sufficient to dispose of the matter at this stage;.'..'u~'.'._'_15
(3) The contentions of the claimantuibefolre.
Commissioner for Workmen's Compensationn are .as- u'n'drerw:.:vi T
The claimant was working. as-,_'a Vdriviyer.../_VQfii
autorickshaw bearing the
employment of Respondent"NoA--V.y1.{1. 9.8.2004 at
about 8 p.m. near Sfhankg.r"iVi.ii:i's Davanagere,
the said autoric.F<s§n.aw::i.n' was on duty as
a driver met -- I As a resuit of which, the
claimant sustained' claimant was getting a
salary of._i1§s.3;000/--r month and bata of Rs.20/-- per day.
i-le._wAa;s __26 years.
('4)_:'The.':i§espondent No.1 in the Court below has
'ifcvonltended"thiat the vehicle in question was owned by him.
was working as driver of the said vehicle. He
1/
was earning salary of Rs.3,000/- per month and bata of
Rs.20/-- per day.
(5) The second respondent -~ Insurance
filed the objections statement beVfo*re---thehllfiouirgtlxlbééloiiii it
stating that the vehicle in question i/iia_s:'--i_nAsured..eA.wi.tli
denying other averments made claim._peti'i:ioVn:V it
(6) The sum and su~lqstan'c'e'ioi' the find'i'ng"s of the
Court below are as under:
6.1 Dr.__.9Ghahiat'ei:l_""M_adhukar, Senior Specialist,
Orthopaedic has examined the
cl_aVi.mant,,._i:3'n for assessing the disabiiity. He
round of the right leg is restricted. He has
stated"in-hislveV?§?.igde'nce that the claimant has got disability to
.extent of ilfifhifto 55%.
V'ff?The learned Commissioner for Wori<men's
1'Co_4m.pe:nsation taking the income of the claimant at
i/
Rs.3,000/- per month and considering his age i.e. 28 years,
adopted the relevant factor of 211.79 and assessing'e:«.Vt'i1,e
loss of earning capacity at 45% has
compensation of Rs.1,71,5-49/~-- (lv'<s]'1','8Ql3:,
45/100). The Commissioner foir_WoAr'l.s.2,o5,86o/-.
«ax
(16) Learned counsel for the respondent--Ins'ti.:rance
Company submitted that the interest
Commissioner for Workmen's Compensatior:~'iAs'f~_.fr:o:{n.«._oCne'~
month from the date of accident,
awarded from one month frorrihthpe
But in the instant casei "Insurance
Company has not The learned
counsei for the has aiready
received the Therefore it is
expedient passed by the
Commissioneriifor in so far as
interest is.conce'rnV_ed....
r IvAn'«.pvivAe'w___of the above discussion, I pass the
ORDER
‘CM«i.scé”||aneous First Appeai is aiiowed in part.
E/’