High Court Karnataka High Court

National Insurance Co Ltd vs Sri M H Mahesh on 11 November, 2010

Karnataka High Court
National Insurance Co Ltd vs Sri M H Mahesh on 11 November, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated the 11%" day of November 2010
:BEFORE: ,_
HONBLE MRJUSTICE : V.JAGANNA'1'Im£A1\§:'f"-«.1:A4

MISCELLANEOUS FIRST APPEAL No. 9309  

M.F.A.No. 9:339 / 2008  .
BETWEEN: A M

Natioriai Insurance Co. Ltd},-..__
Mandya Branch, through its», 
Regional} Office, No.144,  .V
Subharam Compiex,"M.G.Ro'ad,.fl" A ._
Bangalore - 560 001;'--repre_sented'--ff  
by its Administrative Office)?    

Smt. D.Karthfl;a.  -- .1'
    .»   ...Appe11ant
(Common)

 [   Rao, Advocate. ]

A N 1:) :  "
   2008 :

' A "-1   31 years,
S 'iffueehegowda, Sampahaili Viflage.
Dudida Hobli, Mandya Taluk <31 District.

    Sudarshan,

Major, S/o Sri Muddaiah,
Maragowdanahaili Viliage,
Keregodu Hobli, Mandya Taluk.
(Owner of Traetor--'l'rai1er No.
KA~»1 1~'"I'~»0999 8: 0666)



{J

In lVI.F'.A.No. 9339 / 2008 :

1. Sri Nagesh,
Aged about 29 years,  y
S/o Chikkamoogegowda, Sampahalli Villagegk. '~

Ducida Hobli. Mandya Taluk 81 District._....._   ~ 

2. Sri Sudarshan,

Major, S/o Sri Muddaiah,   
Maragowdanahalli Village; _ l V 
Keregodu Hobli, Mandya  * 'T
[Owner of TraCtor--Trai1er No; 
KA--11--T--O999 8: O66G)_""~..V_ "

{ By Sr}.  forlR% 1"
in hotiyh-.a}:§peaIs}f )_ ' l  _

Miscellatieous  under Section
30(1) of . 'thee  _Vagainjstll  judgment dated
23.2.20osyx passedll'  N'¢;st; WCA/NF'C/ CR.No.
30 /    CR.  3 1 / 2007 respectively on
the  of Vthe7l;;aFoo1ir»..:Office and Commissioner for
Worlaneifs lCotr1pet3_sat_§on, Sub--Divisior1-II, Banciigowda

Lay}o1iti;~ MaI1€iya,Vawarding a compensation of

 .;;;§;1,3ilj§',oé*'z/-- and Rs.1,14,366/- respectively with

  'i1}fere,S't.._atll1'2§/E: p.a.

appeals coming on for hearing this day, the

 neourt delivered the following :

JUDGMENT

These two appeals arise out of one and the same

order passed by the W.C. Commissioner, Mandya. The

3%’

‘- . ; ; lRes§pon dents

first respondents in these appeals are the respective
claimants before the WC. Commissioner and the

compensation claimed by them in respectV..V_:o..i”dl~.._the

accident which, according to them, is

occurred on 2.11.2006 leading _to…ir1juri_e.s”,’

by the WC. Commissioner ‘a.nd’_’_’icomp.ei1satic§-._divas

awarded in a sum of.

to the respective cla.imant.s—-ifirith’*».interest-.at~’i12% p.a.
The said order of the _i’sN§C,l;”iomr1ilissioner is called in
question byfhe in these two

appeals.

2. the learned counsel for the
appellariiflnsurance is that, no accident ever

tooili ‘place as by the respective claimants and. in

to,:estab1ish the factum of the accident, the

not produced any documents before the

Cporhlmissioner. No F.I.R. copy was produced nor

A’-array case was registered and no l.M.V. report

produced to indicate the damage caused to the

tractor–cum-trailer and, under these circumstances, the

Commissioner for Workmen’s Compensation could not

3″

I

have rnechanicaily accepted the case of the claimants
merely because the owner of the vehicle sails along with

the claimants. Therefore, the submission ma_deV_t*i.sdithat

the order of the Commissioner cannot

law as the claimants have faile_d…to4

sustained injuries in the accid*vent’_’_which_d’v’aroseV::’fiuf:,Qf
and in the course of their V

3. The submission of thevV:A”‘ilearned.’connsel for the
respondents–claimant’s:is Of the tractor-
cu1n–trailer ha:s., of the accident

W.C.:’:Cornmis’sVi–o_ricr.’w__iVioi’eover, production of the FIR.
is not a”roequirement.o’f~.lai2v and the Insurance Company

also did not evidence to show that the claimants’

. ‘case is a false one.

of the aforesaid submissions put

foi*war_j’d’ on going through the order of the WC.

3 Comrnissioner, it is noticed that except producing the

“‘..i>\”roiind certificates and X–ray reports, the claimants have

“not produced the F.I.R.. charge–sheet and I.M.V. report

;

3/

to show that in respect of the damage caused to the
vehicle, he has approached the Insurance Company for

compensation. In the absence of an iota ofve\}*i«de~nce

forthcoming in regard to the aforesaid

enough force in the submission put the

learned counsel for the insurance_ACCvompa:aj}f

Commissioner for Workmevn~’.s Co’mpensa_ti’c.n””‘was in”

error in allowing the pp c1ajrn*’*va’ppiication’s’ ‘despite there
being no positive evidlence to of the
accident on claimants.

5. repas_ons. both the appeals

are allowed’ -‘and’Vthe_”ord–er of the Commissioner for
Workmevn’siiCompensation is set aside and the matter is

reniiityted to Commissioner for Workmen’s

C :Co:n1pen.sati*0n for fresh consideration and both the

~partiesiiberty to adduce additional evidence in

reuspecta of their respective contentions and the

2 Commissioner, thereafter, upon hearing the parties,

h”sha11 proceed to dispose of the matter in accordance

“with iaw, Within a period of three months from the date

of this order. fix/’

F

Both parties are directed to appear before the
Commissioner for Workmen’s Compensation on

8.12.2010.

The observations made herein above~’:shaf£’i

any way affect the decision ofithe Cofiirriissionéer fofu’

Workmerfs Cornpensation on Ii3eri.ts” after _Afie’;:1rin;<;;§~.f:§ot:l;1

parties.

Return the    W.C.
Commissioner. it C C  it it

The anioupt 'tatefunded to the

      '
 ....      C'   

eke/f it