Karnataka High Court
The Oriental Insurance Co Ltd vs Sri Riyaz S/O Ibrahim Sab on 28 January, 2009
. , " Bgng§a1¢;*e VRegi'o:1a1__Qfiice
E
EN THE HIGH comm' op KARNATAKA AT Bmségigefia
DATED THIS THE 23% DAY 0;' JANUAE? 2éQ'§
BEFORE'
THE HONZBLE MR.JUs';':{:E é«RL;;<:1MA:{As:v;w§*¢ *
MISCELLANEOUS FIRST APPEQXL, NG."83f;§'1'~vO"F-
BETWEEN:
The Oriental Irssurance Cu'-)§Ltd;; fj 'V
Having its r_;:g1:s1;¥.:*k*c:c1.V{i£7fi€,'_c at; , * V ' V
"Oriental H£3L"i:3'-*3"; "1'&£ew"{}3ii';i__an&.v '
its Bangalore *1?-;i;g;ioI:r.i;11..()'iTff1<:¢ Vat
Leo Shéfipitzg"; Coifipléx,
Nos. 44/ 45, R '._51d6ncy CTOSS
Bangainre 4- 560 ~f}().I" ci3_1ly
Represersfied byV.1ts'~..I_I1a} Manager
Hubli Qivisgnai C")-ffiw isflow
Rtzprzzsenteci by its '
A - . APPELLANT
Sm-vri Raju, Advocate)
'HA1§iZ\' A a.
Q Sri. S/0 Ibrahim Sab
"Muslim, "Male, Adult
' ..j"~»NdW..aged 22 years
' 'Residing at Biiiczhodu Gr:-zma
Léavanagem Disfiict -~ 57'? 653
... RESPQNDENT
(By Sri: Aznbaji Rat) Najra, Advocate
Smt: Maha Vijayalakshxili, Advocate)
5/
C?
This MFA is flied under Sectian 30(1) _<:ef
against the Judgment an& Order datedfisfi/1
passed in WCA N0. 138/2004 on the f1}<:__{)f-.:11€:_T.'La'br;1;2r.A2
Officer and C0n1missi«:)r;er for Werimien' Céingjefigaiisn,
Davanagere District, Davaglagégrézg _ [5,
Compensatian at" Rs. 1,61,28O/~":x4v'iLf1Ti:i1{e:%s2s£.at _I?.%._. --.
This MFA coming o:fi _fGr
the Court d('3}.iV€.'I'€d the fGli0w*h3g; _
This MisQ¢Han¢Qu$_ filed by tha
Oriental undar Section
30(1) VofV"t1"1é¥':W0§;i%§Int3f3.%$"- Act against the
judmént' 30.85.2006 passed in W031
N9. 133/ " "316 of the Labour Ofiicer and
' _(143v§j;£i:r::issi<:*.:1er f{5:"'vV0rl<1nen's Cempsnsation, Davangere
».4D.r§v~;;mgere awarding cammnsation of
with interest at 12% per ajimum.
' " Parfies wfli be referred tea with reference: ta
Mfitatus befere €116': Caurl: of Commissioner for
" ~ . "'War}qn€n'3 Compensatjan.
3/
3
3. The contantion 0f the claimant heff'§t:het regsnatien No.KA~
13/53:3 on ue.o$%,%A2Qo4k about 9.00 p.111. when the
lorry Camp an Siruguppa Raad,
turfflad .... anai cozzsequantiy. the claimant
I :§:ViSf..ai12.¢€i Iznmediately, he was shifted to VIMS
Hasgitai,
.' RespeI1ci@11t N92 --- Thc Insurance Company
V' V' .3133 objection statement denying 31} the avermrints
' in the claim petition.
Ex'
:3
5. The sum and substance of tha fmdi1"ig
Commissioner for Werkmexfs Compensafio:2.TVV'i*S§
zmdert
The Commissioner for Woi*k1'm_::i1's
taking file income of the V a%t%I::s.%%3.6:3é1'~kana"
considczring his age 3320 adéijjtixigvéreievant
factor 224.08 and éammg capacity
at 40%, has a\a*§'a§;f(§ed 1,61,280/ --.
__ by the same, the appeliant
has preferfed
" .._j.{'heA V S¥;:zi;staI1tia} qxxestion of law that has
'wet; this appeal is:
h 4_ "E. Whathér the COII12{11i$Si€)i"1€I'
{aired in hciding '£1131: the Claimant was
earning Rs.3,i}()0/-- per mcantli as 3
01331161' Withsut any Substantia}
evidence ta that effect'?
2' Whether {he Qammissiozzer.
ermd in hoidiflg that the Csiaimant had
6/.
5
stxsstaizzeé 40% 1035 cf
capacity 3*"
8. PW'? is the dectoij sz_zhQ5? the?
Claimant. He has stated: '31} his-._ §é'£*ide:*;:{:E:.;
ciaimant has sustameci leg and
there was swelling h,A<=:"--V_'back pain. X--ray
reveais that ¥:14)§;:fe_. wars" and clavicle
berm wag {}:§".53.2005, he has
exa1ni;m'3&' the disability. Bones;
were ifxaf finable ta stand and sit:
c0mf_o;r*tabl4'y~ f§Gf.a'V-.1oi1g t:i:In3. Taking intt} consideration
" -01" aspectég 'fi"';ié doctor has stated in his evidence
u has got 45% disability to the
A1' beamed Counsel fer the appellant submitted
VA the pemexiztage of disabiiity taksn by the
fliommissioner fox' W0r1«:mez1's Cammnsation is on me
higher side. He further submitted that there is
2%
Ow
disability of 45% $0 the partictflar limb. N0m1a41§y_g:'-4.i_)'~»3"i
of the ciisabiiity is the total may disability;
the total bedy disability is :5%,% 1'E3iif'vV'4L't::¥.€.» I:'{.§£'§_.'§*'I'1('";',;V1"VV
Commissioner for Worklnexfs (llzgmgicérisatioii
in taking 1053 of earning =«-E-()9?"&V_e'ér;é1itlaé)ug11"'
the ma: body disability is :;'a<zé{.f F
18. Learned fag" ' respondent:
supports V'
I1; 2 "Un{i§:_f' "ia§9T:{<:iI*}e;:iI1eI1's Compeflsatiaxl Act, tha
basic principie is nof {fie anatomical existence of a part
. piéi*siS€§:nw disaypearance of part of its
' " TIE: f¥.1j{}CtiOI1 as meant in tha Act is not
fufm:'a'.c:3;1 the physielogcal point sf View but fiom
point: of view. This utility of thfi' part injmvd
'E73315 -430 be aansidered in relation to the part it plays in
-~--p§=:rf0rzni11g the functian which comprises the Wage
earrfing <:rapa(:ity. 'Thus far sash Ci)1E§€1'1S83.i0}ff1 there
Shouid be fuzictioxtxaé disability anti such disability
3/
should affect the wage earning Capacity.
background, let us examitle whether the C(§inIfz;i$SiGQé1*
for Worlgnezfs Compensatien tajfiztsg. film 1955
capacity at 40%, evsn though tide
stated in his evidence that is%%d:%sa1:11:a:y'afk45é/0 'i:o
the particuiar limb is :'cg)zTeci"br fiat"
12. In the instalfif. ¢asge, has stated in
his evidenqei./iv <':if' disabiiity to the
particuiatf _ «It is the ccntention of the
learned" Ckauiiselw appellant that {eta} body
disgbifity is "1 'Taking into consiéeration of the
:A0c<:i1;wai;iQn Raf the claimant and also the jrijmy and
by the claimant due to the accident,
Lk in i21y*"-- 3;riér:i§?, the functienai disabimy that can be
V' " V,as;s2?;s$<=:5;ii in this case is 23%. Therefore, in my view, thfi
:i3§s $ --9f earnirng Capacity is 20%. Consiéeiing the
" Wéccupation of the <:Iai:mant, the assassment of income 0f
the claimant 3%: RS.3,O0Of-- per month is reasmzabie.
gyf
Age 0f the ciaimant is 20 years and '{".h€I'€fOI'€:,. the
reievant factor is 2:24.80. Therefare, the is
entitled for compensatiozl of Rs.8{),640/
g24.0o x :20/200). The cempgnsaa-.ia::~ *
Rs.1,61,230/---- as awarcied
W0rk:men's
The claimant is entitlgd for at ammm
on the compensation ifiiarfi f§m.é'».t11onti1 fmm the
date frat;-3 é:_.§ii.:'éé::-f deposit.
II".'¥.VV'Vi't3§.i».' V :t£Irge i3.b0ve éiscussien, I pass the
feixqgsfing:
ORDER
–;N§i.SL£§e11an€0us First Appea} is partzy
– ‘£113 Cfimpensatimz ammmt 0:” Rs. 1,51,:’2.8{1«/ –
H as awaztleé by the Commissioner far
Warkmefis Compensaiticsn is redtlaed £0
1?S.80,.640,f~. €/
C) The claimant is entitled for interest at 12%”
per annum on the colnpexisatiox}
fmm one month from the date…..’4′ ~ A
adjudication tjlithe date cefdeposit.
Ci) The excess amoumz, 3
refunded to the Ixisuxance . 2 V’ ”
6) The corapensation –;}ayei¥31::=> _ fhe
claimant shaIJ “‘-.be to the
cancemed Cemmissinrlézf _.f;;ir .AA.’;1&_’Qrlanen’s
_ é ‘ ‘ ‘ ,
Sd/–
Judge
%$V%” §