High Court Karnataka High Court

New India Assurance Co Ltd vs B Raju @ Bettaiah S/O Bettaiah on 26 August, 2009

Karnataka High Court
New India Assurance Co Ltd vs B Raju @ Bettaiah S/O Bettaiah on 26 August, 2009
Author: K.Sreedhar Rao H.Billappa
IN 'ma HIGH COURT QF' KARNATAKA, BANV(}1'{L:0RV'E: "' M 

DATED THIS THE 26%? my  EQEGUST, 2<) c -;T__ 1  

PRESENT

THE HC¥N'BLE MR. JUSYICETKQsRfiE:DH;2R';RAé'" 

,.  AND..___ % Q
THE HOEWBLE MiaJ,.T_;_Iu :s*19iCE §j1L;VV§3*:1gLAPPA
   ;2(}O4*. 
BE'I'WEEN:--   " 'T  V'
1.

NEW ‘1i’r~::>f1é; A§;:«3:u.RAi$;€§E }f3(‘}v.v..I;’i;i3’,
UN’iTY_BUiL}£)}3§I£3e, —
MISSION R(§_)A~_D,_ ‘

BA!’é{iAL()RE3=.–:- :27′, _’
BY {TS MAl*~¥AVG_ER’.._v’

– ,2. ‘:19. iéA£)Mgg\zAm1,

“<83 sR":«;i: MAHESH; ADVOCATE}

_ '"AG'1:i:' MR-JQR,

-Wifi.’~S;.,RA,DHAKRISHN£&,
M;v.$;-..MA{:>H_’iu DRIWNG SCHOOL,
3 “~§{E:ELU:<C)é'i'E, '
'–~.._KOL.AR 5.– 552 101.
' APPELLANTS

{ ' :'.:§.D..;_§;–'

35 man Bmgxagg
S/O. BETFAIAH,
' AGE: 23 YE:XRS,

R/C}. SRAHMANEHJR,

'¥"ALGQ'§' P031',

CEHANNAPATNA TALUK,
BANQKLORE RURAL DISTRECII

ii) Whether the W.C. Commissioner is jnstificd» in

holding that the monthly Wages at

§:}.n1. disregarding the minimum i.-

The orderef the WAS. Commissiéfier. itSeIf_dié.e1e3es–.ihe’

nature of fracture injuries the

workman. The medical ” V

body disability is amgxné WC.
Commissiozzez’ is bound There is no
other material.» fine ” come to the
cenciusion 100%. In that

View the a3S¢SgIiR.’.v of earning capacity at 100%
is bad in iéaj, ‘thexs.:1fi:1e isisjgei aside.

.. ‘film. tota:'”mg1§r dieability in View of £113 medical opinion

is ‘:3-zssesesegi –aii’–Z26°/’6. In respect of the Wages of Worlwan, it is

€3t’C?:%;i_t%%(§§(1g§:.’?§§lat he was getting salary ef RS.4Q{)(}l~ pm.

a.nei”‘bati£§ 0f: Rs.SQ/ – gm. Them is :10 contra material placed

V. .e E2y;1;he igieurer ‘£0 dispmve the eviéence of the W<}I'kI}'S.i3fl. In

" 'ffiaieeeiew, i$ is impermissibie to contend that the wages of

woriman under the Minimum Wages Act he applied.

A ‘ ~. rcfuitgieci icA¢ih¢9’i:1surer.

The assessment of wages at Rs .4000/~ pm. is souI1d__and

proper.

The W.C. Commissions: has awaxvVfi:1~11dT’ {£3 V 1-

26%. 01′ the compensation ‘1.:$£:«.VV:1R:§’;.1,é7,2O2/~
payablr: with mtsmst at the date
0:” $113 award made by ‘£3231 paymcmt.

Accerdingly, ill the {arms
indicated.;;bnv:;V 4fi1a§”-%i1:9i1z£i;’in’riéposit is to be transfcnzzd
to the Tfibéifiai 133;} Jthe excess amount found in

depos.§t_§ é1;ti;tr diSbAnV§sVé:mc’::1t 0f the comyensation shall be

A

Sd/-~
Judge

3&5 1*
Ez&§é’