High Court Karnataka High Court

New India Assurance Co Ltd vs Akram S/O Budan Sab on 6 November, 2008

Karnataka High Court
New India Assurance Co Ltd vs Akram S/O Budan Sab on 6 November, 2008
Author: N.Ananda
are THE HIGH comm' OF KARNATAKA AT   _

DATED THIS THE oém DAY 03 fiovamamé ~ _ _: "  

BEFORE;  1   é
THE F£ON'BLE MR..JU3rf1cfii'    
M.F.A.No.23g@  "    

New India Assuragairc  
Divisionai Omm'   =: ~
Chamaxajaypct. 'Dat*a;1gcre' _  
Rep. by Regi£1nai"O_fidc'e-- .  .'   
Unity  P-'Ii ' ""'-a..Ra,I'5 Road
Banga1e<be~5%6{3.V{7}27 "ff "  
Byits   . .  Appellant

(By Sri O.'Mai:ucs}:'n as  O.Mahesh, Advocates)

ANDQ' " 

_  -.SIo}'1-3i2d'an_ Sab
g "R/a:'   Ham C 
 Behind 'Mme Yard
'i}'ai:'g1ngcz*e.

v  file. BhashaSa-h
Major
R/a; 4111 Cross, Bcthoor Road
Near Anjaneya Temple
Davangcre.  Respondents

" (By Sxi Mahesh R.Uppin, Advocate for R1; R2-Scxvice of

notice dispensed with}



This appeal is filed under section 30(1) of the .%"s'--':.*.»1_fi-:11_1L('~",«.=:fu'9, 
Compensation Act, against the judgment and uiwdexf °d. ate<'3.T *-
29.10.2(}O5, passed in KAD/KN?/CR~323/2604, on the: fii¢'Vof the ..
Labour Officer and Ckzmmissioner for Workmcnfi"Cez1jpen'3ation,_
Davangere, awarding compensation vziifi "inter3.§:at _. 
annum after one month from the datefof ancid'r:n'£_ tii1 the"date cf .

order and directing appeliant harem to  the 32-.r_n.'c,8.s etc  '

This appeai coming on forlinai  this T<f".:a'.'Asv'A;«:.ti<*.:-= 
delivered the foilowéng:  z  .   

This appeal is by    'y for reduction
of oonmcnsatiozgg,    acmxmmafion of
earnings as   djsabiiity vis--é--vis loss

of  _l1ig'her side.

2.' I  G~-fillahcsh. learned Counsel for the

." ',   v.. _ . . . . .. 'V

      V' was working as a Cleaner. The

  accfidcnt  on 13.10.2004. Though the ciaimant has

sfgmd  he was earning salary of Rs.4,00{)/--- per month,

   ,l_1é;'s not produced any documcnmry evidence. The

K  was aged about 40 ycaxs at the time of accidemt. In

 ."the absence of satisfictozy evfience. the Commissioner

should not have determined wages of ckaimant at a sum of



Rs.4,000]- per month. Therefore, consiieIing:.~«~~2iig_e': 
avocation of claimant, it Wouid be   _A  

earnings of claimant at Rs.3,000/ - per nio£:ih\_ -1' -- V' " '

4. As per medical mounts  gvidem  
sufiered fracture of prozcimal  of   finger
and fight index finger procese of right
radius. Even afl:e:r_oompIete_ suffers from

residual efl'ects:_'of'   ma} united.

  residual efiects
and avoeaifion of assessment of permanent

physical  '\zis--Aa-v--';'is'--"bLV1c)ss of earning capacity at 35%

 V.   held $5 «excessive. Thertefone, i do not find any

V"._VAg£t§i1':tds--v ,1}6~ei:§1vt;e"1'!'ere with this finding. The injuries suflered

fly"  injuries. The Commissioner

-V has  'interest at 12% per annum after one month

..date of accident Therefore, date of accrual of

  requires modification. £ I /W,
  W /v9'o4



6. In the result, I pass the following-

ORDER

The appeal is accepted in jisv C

modified. Compensation of Rvs;14_,54L,’?A’E).2″[=« By C

Commissioner is reduced to ixitgregst at
12% per annum from the
date of award) till the daté The amount
in deposit shag} ‘.jth:§___:§”3ifi1I1ié;s’mncr for Worlcmexfs Compensation

1″ “at. T}1§HHff:st of the award amount shall be

1di’.éV%b.uVf$::.?i’ Akggimant in accordance with law. omcc is

records along with a copy of this order.

Sd/.4.

Iudgi

C’ sum