High Court Karnataka High Court

Bharath Earth Movers Ltd vs Muniyamma on 24 November, 2009

Karnataka High Court
Bharath Earth Movers Ltd vs Muniyamma on 24 November, 2009
Author: V.Jagannathan

VWM Wm WWW Mréh’mIP¢8W- wwmwama My wwmmwmammm W&Wfl mwuwa WW” mmwmamm WQWW CUUK1″ WW %fi,flWEfl,’§”&Kfi

073.

B’? THE HIGH GOURT CF Kfi;%TAK& AT BeAI’I&fisLGRE
flA’£”EI} T3113 TEE Q4?” IIHKY OF 1€fI}VE%EE 20$?

BEFGRE

mi: HQHELE mmmmcm v,’I.aaam”zf§1:.x:¢’ -.

umlnluivfivmnutvn-vtnllrmurlu

1 BHARATH EAR’1″I-I MOVERS L’I’£3;.;_ ”
BANGALCRE CQMPLEX, V
BAHGLAORE-56€> 075
REPRESER”I’EII) –

AGhi(I~m &LEm1.}-, % %%%1VL§%»%%.ja3.v*mL1.A1~I’I’

(BY SR1: R’.S.HARASIhdHA- awmgga rirumsmm
sneer»: £2 sn§{31~1,v;§3s*z*., ADV.)

AND

Cflflfififl

2. %
WJC}.-LA’1’E ma,
AGED 32.3%? 49 YEARS,
zmse, HP.I§’U16&N°-i¥flCiA.R,
yaw mgr,
…REsmHr3EHT

(E? AIZIEV.)

IS FKEB ms mafia} £3? me. am;

L%%%%ac§.mzsTz*m Jummmm mrm 2.3.5.35 magma:

= c:wc+3;Hm;cR~12;s: an wm Fm av? macaw

‘E}F’§?Ifi–‘£i’;R as comuflssmrzm FGR wofimm

* aammnaazmx, mm amsmzm, mxcmwnm,

T %marmnme A ganmsaazzma 5? RS.’?3§1§8[~ mm
R§”I’EREST@12″%P.A.FmM 5.5.99 mg, ngpmrr.

wmwam-wmmua wk wmwmmwmammmw wk

mwm MMW%¢im8ty_.%£!l” wmwwmsmmm maswm mwwmu wit” mmmwmammm WEWW mwwwm WW” W-amwmaaw-mm wmrm amwmmfi M?” mmmwmwmfi Wimfi MWUKE

‘I’I’flS Isflfifi GOMHG OR FOR ORDERS THIS DAY.
‘i’I”E CQKIRT DELNEREI3 ‘IRE FGLLQWETG:

fl’

13% apfil 15 by the BEE. Ltxt,
cram cf the Ccmmakafionexr far Wr!m1m’s
in 3:) far as awardzng’ tmmparxsazign ‘

rmpondmt-chimnt W taldrg

capaaity at 40%

2. The facts tithe first
mi: in dfiputafw <:a&3i.A 5.3.1999 when
the rezmme one bag
efrim ma rice bag sex; 621
ha' 'whiz The applimfion

ma 3 'V was aflnwad by

~ as campmsafian and in fig

mmrd& 9; &1&im that the

V <a;};ama " 46% lavas 91' mzirg ssapacity. It is

m mmafiy that ia mfifi in

by thg appefiant.

.9»

* :

WW”‘”W””* W WWMWWWWW WWW WWW” MW mmmwmmmm mum mwwm aw wwammsmm Mmm w;.,m.m.’§

3. lzaazfi Counsel Shri M.B.Ra.’v5}<umar for tbs
appellant sumaim that the applicant refused :1) gm b&re
the domes: far mmszval 91' the rad ciespite she

by the appeflant company to ads 50 &r wopw "
of has ef eanzizg capacity. Swormly,
who was examined befits the

mpomm:-cxamnmz alae nag gagged ' :33}:

camiaaigmr that the ms ' %:£
capacity and that she mzea <33' the.

injury aumsmd no sf ma
widme af . cauaa: far the
capaxzxity at

__ – fardm- be aet–a:side.

4. lwrrmd Gamma} far me

tiwt the asaewmwzzt

is gas: am gzrmper and in the

‘ ” Ebony be gimx ta tim alamnt ta pkm
« evidmm,

fir

‘ha«F’@w”b’anWiIVm 3-‘ www 6€£’4hov!”‘Qt)t’\$.6IV6s.5’i*”‘WfiS:5!””E§K’M)*°’°$t~.

Wwlwtflwfl H£’%WfiENI”%&”‘€$lHP’VsfiWP”& !lI””€&W3§'”% wmwrmavw V-cdfilf” Wo@”‘M%fi”%@”@al’a’fi”‘&¥”%»/»”3″‘3& i£'”§33W$N”‘& ‘*aw%dWuJ¥’€’e3l WW’ ‘!fé’M!”‘fi.F$’f’§«L§W£W«Mi””€§\?€*Ec.A7*”94 fi'”fi!8%$HW@ V+m%fl’L’uJ$f%.§ %«fW” $”‘£a..§°”%Nl§W£””h$;?”‘%%”3& Wflwm ‘w9rsa£WM7%.i’3

5. Hav’ingtI:1ushsardb0t11si&m,Iamaftbsv1me*
fimtfiw ofimof&wComm’mhnm-

4% has of minim capacity mxuwt be sustain in. kw
k in an fight osme em-idmce aims dam:
was fiined iaefom the Commiasabnw by ma %

mm. The ma doctar in ma ai’: l.”:ii$. am 3%
has ckaarly stated tfmt the c:1ai::ns,;1t

has of mrxiirg capacity has ffia
as is how the earning
be flaw so 2&1;

prww the doctors, Wm am in
_. .

tbs awcal fa ailowfl am flaw

‘ ‘A 3? {km Camx” firm ¥$ mt-mée” and
‘ ” wandad. ts cm Cenmamibnw far flwh

w.N’Wn1″& mWfl’Uw|’K£i” we-“‘€sW%w4h”9’mE wan awamwmamwwm wwa.~v=:ra mwwmw was” mmmmwwmmm mewm hwwmfi mi?” mmwwamiwam mam £7.?.’5€N..W”%”

191% Boarci mmtiimted by that appeilaxt-~aompany for

af 1053 of aarnirg %.&y, if any,

am thm’ea mm” warm mam am
afimmty, in tlzfm fiatd, Th? C flW A’
dfipese efthe cam: withitx threw mama-om the d;a1;e’f::a1’V If

tffm ordam”s rsaaépt.

The amutiiz in dspoait beg’ ta

appe1®