IN THE HIGH CGURT QF' KARNATAKA AT BANGALQRE
Dated the 24* day of Novenlber 2009
:BEFORE:
THE HONBLE MRJUSTICE ; v.JAGAN1~r:i§r:+Lé:§*%§%% =
MISCELLANEQUS FIRST APPEA1,L_Ig._ ;22--3"7% *;*--1:>;g3é7' 4{_W£;1'»]_ ' '
BETWEEN :
National Insurance Co. Ltd,
Divi$i<::na} Gfiice, T. Nagar, CheI1m_ai,_
Thmugh Divisienal Ma11ager,.<"'" =
Mandipctc, Davanagcm_ _ " = _
By Regional Office, Subhazfafil' --£%:11;)}§:§s€_;~.
144, M.G.Rc2ad, ifiangalzrrs-t360~-0:5} 1;
By 1t's Managc=,;~..~.'é 1 V
A %<3'.«}$§'aL1f:'essi*;., Advocate. )
A N 1.3 : 'A V
L gfirxst. V'
39 j;s*ca"x's;----'--.«"e'"'/C; Late: R:-mgappa.
f wxéaxisasajjaian,
"'.__;f%Lg"<:::¥"_~L7Z:_ '3§€*.£ars, S/0 Late Rangappa.
V _V 3' '"'*Ra;:§,gTap}3a,
zkgcti 19 _'Y<3aI'S, S/0 Late Rangappa.
V. 'fiamesh,
' Agczti 1'? ycam, S/0 Late Rangappa.
T Sujatha,
Aged 16 years, D/3 Late Rangappa,
minor rep. by her mother 85
natural guardian Rm 1-hcrrzin.
Ali are R/0 Bilichod Village,
Jagaiur Taluk, fiavangcm District.
E3. S.Na.wa2,
S/0 Syed Gafoor Sab, Major,
R/0 Labcaur C1<:)lo11y. 3rd Cross,
Davangere.
A
( By 31:: Mahesh.R.Upp:i.n_, Ac1vecatekfo:~T"RJ- 1 ams¢;:;i,J% .
Sri V.P.Ku1kaz'ni, Acivoziaige f01*R_--E. fi aT=,:ef.'S¢=i1jit..v
Misceilancous Firgst 'fLL1=_:d tflmiitzr- §Sect:ior;
80(1) of W.C.Act 3}.7.:2007
passad in KAD/KNP/ the file of the
Labour <:3fi3<;e:v'«~jALT i%:3a for Workmc~:11'$
a compensation of
Rs.2,7.a-;,255; at 12% 13.3..
ThiS"'-a;_pp¢ai' 511 for hearing this day, the
ceurtgvciezlglveréd-» the f<;slI{)wi11g :
JUDGMENT
” is by {ha Natienai Inaumzxfce Co. Ltd.
‘quesfidififxg the liability put on it by that
A §:;Dfl}fl1iSSiOii€? While a.iir;>w”iI1g tile: Ciaim apylication
. by R-«I £0 R95, whe am ms wifa and cililémn af
deceaset:i Rangappa.
:2; The Iaamed ccunsal fer the apgmliatlli-Irlsurantze
Cempany submits that there was 13.0 evidence §51é;C€d
befera the Cnmmissiorzer ta SIIGW that
Rangappa was an emaployce imder R–6 »
when the accident occurred on the
was under the employmcngt pf Théfitffaré, L.
fmding of the Ciommigsioner ‘§:9f:3::’a:’}* to
the very stand taken “the -§én3§;3A1′{>j,:;;1ji}s:ims.3Gye€:”‘ “L3£1_”idt31’ ‘R- L-3 ahd, as such, the Commissionez’
V’ have a fmciing convex? ta the stand
§:§%I§:;a1:;jg*er himsalf. The impugnczd order,
tizemfarey aside.
V’ AA ‘ tirms heard the appe11aI1t’$ couflsel and
fepresegzfing the respondants, the 013.1}; substantial
*,qi1es1:ion 01?’ law that requims consideratien is Wheihar
the flnciing 0;? the Cbmmissioner as regards the
smpioyer-em;:;s}oyee miationship can be sustainabie in
£391.
4. It was the case of the claimants ~
Clommissianer that deceased Rangappa tfiégs’ “i;i.i..»dér,4_”the._V V’
empioyment of R6 S.Nawa2:, ov§.=1c1”:’_’_’0fTV
bearing regimaaen No. GA~’£§{I”w95O4″a;_1gE A T’
cnntendetgi by the claimants ti1c§”é’c,v3.ea:§ed was
traveliing along with i.:§;’r1,2005 to lead
the mini 1o1’1y .fwi:h the accident
occurred 02j1″£*»§ tfeiéjcie’ dashed to a Wall.
Rangapipa -.dieé i1:’1.. and several persons
sustained “it_;x}1:.}:’i¢V§s3_, E3.z3;$ed on these pleaéings, this
_ claimé3 r:t$’ approecfigd the W13. Commissioner for
“:_Vc:~::-Vi;é1;:19.=;I1$a’x::ics3f;¢. in turn, the Commissioner afiowcd
-3 Vjafiplicaijon by awarding a sum ef
‘.Rs.2,;?’é;,i}L;Afi5§f~e
liiaving thus ht3a.I’€i the appeliant’s csaunsel and an
{gaging through the artier of the Cammissioner. it is
” Vsbserved that R-6 owner viz, , Sfiawaz, had also filed his
statfiment before the (ifommissicyner by talsing up the
Ch
insurance Company is aiso at liberty to {:onfmI1t,__the
sbjections filed by Rwé Nawaz eariier as
r::mp10yer~employ’ee reiaticmship is
6. For the above reasens, the:;»;appr.§.éJjv f
the order of the WC. Commisgioner..putfing»~;”Vi§;€;’.?§iIit§«fT§ of: L.
the appellant 1:0′ pay ~_ to is
set aside and the to 131$
Commissioner for — ‘Both parties
shall he give}; Esafiiifincta in regard to
the is CO;{1C€I’£1f3(i anti
mcreafifi’, shal} dispose. of the
matter from the, date cxf receipt <3-f
this ;O .f{E";Ci€iX Thé-4 in deposit; be Uansferred ti) the
C:Oi11B1iSV$i{)1?.:§f"'~.VfOr W<}rk:me11's Compensation for being
._dt"§fi=i§sit subject w the msult of the case»
Sd/–=
JUDGE