High Court Karnataka High Court

Smt Ningamma W/O Sannegowda vs Managing Partner M/S Chowgiri … on 23 March, 2009

Karnataka High Court
Smt Ningamma W/O Sannegowda vs Managing Partner M/S Chowgiri … on 23 March, 2009
Author: H.Billappa
1,.

1 mass. 6?§8..-="{)t':l

IN THE HIGH COURT or= KARNATAKA, BANGALORE 
DATED THIS THE 23'" DAY 0:: MARCH 2oo9...fII« I
BEFORE H M I  V I I
THE HONBLE MR'JUSTIC£:'H§B!'Li.AI?PAI«IIT' I  
M.F.A'No(6758!200éI§3!}Jf;I_z    I

BEFNEEN:

'E

sw NINGAMMA, 
wso sawmaeowm, 
MAJOR. I'
SRISANNEGGWDA;   
s;o NARASlI\'IHEGGWE3A;'   
MAJOR."   -     

B537" ¥*<TE3'.9EI'"i.T"5  .
MANce--:APfis1"NA'xIILLA«aE. I
HOSAKERE   
NAGAMANGALA'TA.Li;%--K,'
MANDYA DISTRICT. -*

5 '   I I ..APPELLANTS

 {a§?j'sRf}'~s K UEJMA BI-IANU, ADV.,)

" MANAGIVENG PARTNER,

M£$"CHOWGIRI MINERALS

 "  CORPORATION (R), S.Y.NO.-T? & so,
* . QGANGASAMUDRA VILLAGE,

NAGAMANGALA TALUK,
MANBYA DISTRICT.

THE MANAGER.
{VI/SORIENTAL INSURANCE CO.LTD..

I/



'* E\.i?L»'§ é7S8.:'i}tJ'

3. Aggrieveci by that, the appeliants have fiV1e€!L i£7_is

appeai, seeking enhancement.

4. En briefthe facts are:-   

That the son of the appeE|ants:'~:;iie:£'e§e' 

occurfed on 84.11.2004 in the'TV_c«e_;;rse--"ef'V' empie'ye1en.t_,VVVV _}The 

appeilants ciaimed compehsatior;"'«.ef   The
Commissioner has awardeef'--;on§:pe§:s.et§e;:ief, Rs.2,21.37Gl- with
interest at 12% p.a._ Aggr§eve"¢iw..by; ih§at, "fhe'eVppe'IEents have feted

this appeal, seek}ré§:e§.aif:an:¢enie§fif.   

 """   ieeeeed  ftmhe appeléents contended that

the Corfi'mise§onef 'iekihng the income of the deceased

' at R$.2.0Od?+«-pe:~.mVent!eAa:':d::_i§'1e Cemmissiener sheufid have taker:

 V. «_ té':eV_§»s2-iqovtjrfe of the '<':i'e<:ee_eed at Rs.5,000f- per month: He 'therefore

 »s§;Ve-m§ttecA_i'«the.t:"fhe impugned judgment and award needs to be

.n1o5'ifieé Q '  - ._ ' V ' 3

1A3 against this, the ieamed counsel for the first

 --§eepe¥:der:t submitted that the deceased was werking as a loader

  _'v_a§2d an-Eeader with the firs: respondent and the deceased was paid

Rs.80f~ per day.

We

4 3.*E?s’-\ t’37S8.=’C€§

7. The Iearned counse! for the second

submitted that the Commissioner has rightly taken_tti’e_::’in,oet3ie H

the deceased at Rs.2,000i~ per month ar:tdthea’eforte, it:vrtoes_eot
fog interference. He ei-so submittegi that.»et_’
wages may be taken. Further hettsuefieitteehtiwet tt1VeV»’ettietcéye:”t1as
stated that he was paying’ F?.s.80i-‘V.se:V-tea?”efid toeteforefthat can
betekee as the wages ofthe’ V’

8. 3 t3e%Je”j;erefui3%_y c-‘onside~te’d’:ti1e.sfibmissioes made by

the teamed ceyansjeijtoyr the R

-. ‘ arises for my consideration is,

whether t?:ée”~itjepaJVgried }”eego*:’e.ot end award caiis for interference?

” 1 .._it is reiev–eet’te note, the commissioner has awarded a

with éeterest at 12% per annum, The

etpoetttents parents of the deceased. They have deposed

that the Veeceesed was working as a loader and ura-loader with the

V’ t’g’st”t5eso’ondent and earning Rs.5,00€)f- per month. These is no

Atebttettai evidence. The first respondent who was the empioyer of

the deceased has stated that he was paying Rs.8iI3E- per stay, but,

he has not stepped inte the esitraess box, No evidence is adduced

l/

33 ;\=’1I9A 5?5E%f{}f>

on behaif ef éhe firs? respondent. No doubt, there ;i é.”-no

eocumerstary evidence. But, the appeisants have deposed’ 3

deceased was earning Rs.5,0€3{3!– per month. Thereks: n<jV'er.éVbue'tret

evidence. Therefore, the income of theI:ie¢ee$e'§j ce«ri b~e_taikeéi~ aitg

Rs.4,€3@O:'- per month. Aecordingiy, it 1sAEe}aé2eic»i fV»Van–d.:T{?§e’v_~Eefipugned judgment
and award fez’ Werkmerfs

compensatierg. i§h7′.%J\}’Lz2i.}%s..P§io:’.1V51f2{}04 stands modified
granting cofii%r5e5:.2sa:i§$;§ ef ej;.4.42%,%%4e:w instead of Rs.2,2’i,3’r’9I~
with intereiefat 12.3«_€$el;a.»e’:3:fi’:e:~”enhanced amount from one month

aftexj. the da{e ef ad}’udAi’ca{ié{n i.e.. from 23.93.2009. The interest

evirefdeiszin byjhe eemmiesioner on the amount awarded by him

‘i’e_::iein:$«..;.§Vraiiiet§J’tft>ed. The seconci iespondent shafi deposit the

eaneuntVWitf§i–§_: eight weeks from today,

Sd/-

JUDGE

din”

Hb